Gujarat High Court
Nileshbhai vs State on 3 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2793/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2793 of 2011
In
CRIMINAL
APPEAL No. 328 of 2011
=========================================================
NILESHBHAI
RAMESHBHAI MEGHA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
JAYPRAKASH UMOT for
Applicant(s) : 1,
MR. R.C. KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 03/03/2011
ORAL
ORDER
Learned
counsel Mr. J.I. Umot appearing for the applicant has argued this
matter at length. He states that he may be permitted to withdraw
this application with a liberty to file fresh bail application after
six months.
Permission
as sought for is granted. The application is disposed of as
withdrawn.
(Z.K.SAIYED,J.)
Vahid
Top