Gujarat High Court
Ramanbhai vs State on 29 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/435/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 435 of 2010
=========================================================
RAMANBHAI
SHANABHAI SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
SATYAM Y CHHAYA for
Applicant(s) : 1,
MR UMESH A TRIVEDI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 29/01/2010
ORAL ORDER
Mr.
Umesh A. Trivedi, learned APP, at the outset, submitted that the
charge-sheet in the matter has been filed on 16.01.2010.
In view
of the above, Mr. Satyam Y. Chhaya, learned advocate for the
petitioner seeks permission to withdraw this application.
Permission
as prayed for is granted. The application is disposed of as
withdrawn. Rule is discharged. However, it would be open for the
learned advocate for the petitioner to move the application for bail
before the appropriate Court.
[H.B.ANTANI,
J.]
mrpandya
Top