Gujarat High Court
Raidhanbhai vs State on 26 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/12951/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12951 of 2010
=========================================================
RAIDHANBHAI
RAVJIBHAI BAVALIYA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HARSHIT S TOLIA for
Applicant(s) : 1,MRPARTHSTOLIA for Applicant(s) : 1,
MR LB DABHI,
APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 26/10/2010
ORAL
ORDER
Rule.
Mr. LB Dabhi, Ld. APP appears and waives service of rule on behalf of
the respondent.
Mr.
Harshit Tolia, Ld. Advocate for the petitioner seeks permission to
withdraw this application reserving liberty to apply for bail after
investigation is over and charge-sheet is filed.
The
request made by Ld. Advocate Mr. Tolia for the petitioner has not
been opposed by Mr. LB Dabhi, Ld. APP.
Accordingly
permission, as prayed for, is granted. Bail application stands
disposed of as withdrawn reserving liberty of the petitioner to
apply for regular bail after investigation is over and charge-sheet
is filed. Rule is discharged.
[ J.C. UPADHYAYA, J. ]
* Pansala.
Top