Gujarat High Court High Court

Pravin vs State on 10 November, 2008

Gujarat High Court
Pravin vs State on 10 November, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/14079/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14079 of 2008
 

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

 

PRAVIN
RAMKHILADI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MAHENDRA K PATEL for
Applicant(s) : 1, 
Mr SP Hasurkar, Addl.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 10/11/2008 

 

 
ORAL
ORDER

learned
advocate for the petitioner seeks permission to withdraw this
petition with liberty to file fresh application for bail. Permission
is granted. This petition is disposed of accordingly. The
petitioner is at liberty to file fresh bail application, if the
trial will not be completed within one year. If such an application
is made, the court will decide the same on merits and in accordance
with law.

[M.D.

SHAH, J.]

msp

   

Top