Gujarat High Court Case Information System
Print
CR.MA/11985/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11985 of 2010
=========================================================
PRAFUL
@ BHAILO DHANJIBHAI DADHANIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VH KANARA for
Applicant(s) : 1,
Mr. M.G. NANAVATY, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 07/10/2010
ORAL
ORDER
Rule.
Mr. Nanavaty, learned APP, waives service of rule on behalf of the
respondent-State.
The present application has been
filed by the applicant-accused for grant of regular bail under sec.
439 of the Code of Criminal Procedure.
The applicant-accused is charged
with having committed offences under sections 397, 395, 332, 323,
504 & 506(2) of IPC and sec. 3(1)(c) of Prevention of Damages to
Public Property Act, 1984 and sec. 135 of Bombay Police Act for which
FIR, being C.R. No. I-41 /2010, has been registered with Bhanwad
Police Station, Dist. Jamnagar.
Learned advocate Mr.
Kanara seeks permission to withdraw the present application at this
stage with a liberty to file fresh application after the charge sheet
is filed.
Permission as prayed
for is granted. The application stands disposed of as withdrawn. Rule
is discharged.
(Rajesh H. Shukla, J.)
(hn)
Top