Gujarat High Court High Court

Premila vs State on 1 October, 2010

Gujarat High Court
Premila vs State on 1 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11384/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11384 of 2010
 

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


 

PREMILA
BEN ASHOK BHAI DATNIYA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
CHETAN B RAVAL for
Applicant(s) : 1 - 2. 
MS ML SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 01/10/2010 

 

ORAL
ORDER

The
present application has been filed by the applicants for grant of
regular bail under Section 439 of the Code of Criminal Procedure,
1973.

The
learned Advocate Mr. C.B.Raval seeks permission to withdraw the
present application in view of the fact that the charge-sheet has now
been filed.

Permission
granted. Present application stands disposed of as withdrawn. Rule
discharged.

(RAJESH
H. SHUKLA, J.)

jani

   

Top