Gujarat High Court Case Information System
Print
CR.MA/8179/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8179 of 2011
=========================================
NASIBBHAI
MOHAMMEDBHAI VIRMANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
BA SHIGROHA for Applicant(s) : 1,
MR. H.L.JANI, APP for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 18/07/2011
ORAL
ORDER
RULE.
The
present Application has been filed by the Applicant for grant of
regular bail under Section 439 of the Code of Criminal Procedure,
which is a third successive bail application.
The
Applicant accused is charged with having committed offences under
Sections 143, 147, 148, 149, 302, 307, 323, 324, 337 and 504 of the
Indian Penal Code for which FIR being I-CR No. 207 of 2008 has been
registered with Aslali Polcie Station, Ahmedabad.
After
arguing at length, learned Advocate Mr. B.A.Shigroha for
the Applicant seeks permission to withdraw the present Application
unconditionally.
The
permission as prayed for is granted.
The
present Application stands disposed of as withdrawn unconditionally.
Rule
discharged.
(Rajesh
H. Shukla,J)
Jayanti*
Top