Gujarat High Court High Court

Rameshbhai vs State on 12 October, 2010

Gujarat High Court
Rameshbhai vs State on 12 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11597/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11597 of
2010 
======================================
 

RAMESHBHAI
@ GAGO ISHWARBHAI VASAVA (BHIL) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

====================================== 
Appearance
: 
MR NIRAV C THAKKAR for
Applicant(s) : 1, 
MS MANISHA L SHAH APP for Respondent(s) :
1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH 
			
			 

H.SHUKLA
		
	

 

Date
: 12/10/2010 
ORAL ORDER

The
present application has been filed by the applicant for grant of
regular bail under section 439 of the Code of Criminal Procedure,
1973, for which, FIR, being I-C.R.No.245 of 2010 has been registered
with Nadiad Town Police Station for offences punishable under
sections 457 and 380 of Indian Penal Code.

Mr.Nirav
Thakkar, learned advocate for the applicant, seeks permission to
withdraw the present application, at this stage, with a liberty to
file fresh application before the competent Court,as as now the
charge sheet has been filed.

Permission,
as prayed for, is granted. The present application stands disposed
of as withdrawn. Rule is discharged.

(RAJESH
H. SHUKLA, J.)

Amit

   

Top