Gujarat High Court
Rajakbhai vs State on 20 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/13355/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13355 of 2011
=========================================
RAJAKBHAI
ABDULBHAI MAKRANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR HARESH N JOSHI for
Applicant(s) : 1,
MR MG NANAVATY ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/10/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application at this stage.
Permission
granted as prayed for. Matter stands disposed of as withdrawn. Rule
is discharged.
However,
if trial is not over within six months, it will be open for the
applicant to seek the remedy of bail.
[ANANT
S. DAVE, J.]
//smita//
Top