Gujarat High Court High Court

Ramanbhai vs State on 24 February, 2010

Gujarat High Court
Ramanbhai vs State on 24 February, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1257/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1257 of 2010
 

In


 

CRIMINAL
APPEAL No. 233 of 2010
 

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


 

RAMANBHAI
FATABHAI CHAUHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR.HIREN
M MODI for
Applicant(s) : 1, 
Mr L R Pujari, Addl.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 24/02/2010 

 

 
 
ORAL
ORDER

As
per the office endorsement, there is no delay in filing the appeal
against the impugned judgment and order. Hence learned Advocate for
the applicant Mr Modi seeks permission to withdraw this application
for condonation of delay. Permission is granted. This application
is disposed of as withdrawn.

Office
is directed not to list the Appeal and the application for bail till
the petitioner is surrendered to custody.

[M.D.

SHAH, J.]

msp

   

Top