Gujarat High Court Case Information System
Print
CR.MA/10246/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10246 of 2010
=========================================================
RAHIMSHAW
@ RAHIM GADDA RAHEMANSHAW FAKIR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
SP MAJMUDAR for
Applicant(s) : 1,MR PP MAJMUDAR for Applicant(s) : 1,
MS ML SHAH,
APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 12/10/2010
ORAL
ORDER
1. The
present application has been filed by the applicant for grant of
regular bail under Section 439 of Code of Criminal Procedure, 1973
after the charge-sheet is filed.
2. The
applicant accused is charged with having committed offence punishable
under Sections 143, 147, 148, 149, 365, 302, 120B, 188, 114, 202 and
212 of the I.P.Code for which FIR being C.R.No. I-70 of 2010 has been
registered with Athwa Police Station, District: Surat.
3. Learned
Advocate Mr. S.P.Majmudar seeks permission to withdraw the present
application.
4. Permission
granted. Present application stands disposed of as withdrawn. Rule
discharged.
(RAJESH
H. SHUKLA, J.)
jani
Top