Gujarat High Court High Court

Rameshbhai vs State on 14 October, 2010

Gujarat High Court
Rameshbhai vs State on 14 October, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6418/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6418 of 2010
 

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

RAMESHBHAI
RANABHAI MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
Mr ND NANAVATI, SR. ADVOCATE,
with MR ASHISH M DAGLI
for Applicant(s) : 1,MR
MOUSAM R YAGNIK for Applicant(s) : 1, 
Mr. MG NANAVATI, ADDL.
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 14/10/2010 

 

 
 
ORAL
ORDER

1. The
present application has been filed for grant of anticipatory bail
under sec. 438 of the Code of Criminal Procedure in connection with
C.R. No. I-323/2009 registered with
Rajkot Taluka Police Station for the alleged offences under
sec. 302, 396, 143, 147, 148, 149, 188, 120B of
IPC.

2. Learned
Sr. Counsel Mr. ND Nanavati appearing with learned advocate Mr. AM
Dagli and learned advocate Mr. Mousam Yagnik seeks permission to
withdraw the application. Permission granted. The application stands
disposed of as withdrawn. Rule is discharged.

(Rajesh
H. Shukla, J.)

(hn)

   

Top