Gujarat High Court High Court

Pathan vs State on 7 September, 2010

Gujarat High Court
Pathan vs State on 7 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10070/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10070 of 2010
 

 
 
=========================================================


 

PATHAN
AASIFKHAN NASIRKHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
YM THAKKAR for Applicant(s) : 1, 
MR SHIVANG SHUKLA, APP for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 07/09/2010  
ORAL ORDER

Present
application has been filed by the applicant for grant of regular
bail under Section 439 of Criminal Procedure Code.

The
applicant is charged with having committed offences under Sections
302, 323 and 114 of the Indian Penal Code read with 135 of Bombay
Police Act for which FIR being C.R.No.I-96 of 2010 registered with
Godhra Town Police Station, District: Panchmahals.

Learned
advocate Mr.Y.M.Thakkar seeks permission to withdraw the present
application. Permission granted. Present application stands disposed
of as withdrawn. Rule discharged.

(RAJESH
H.SHUKLA, J.)

(ashish)

   

Top