Gujarat High Court
Rameshbhai vs State on 24 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/11317/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11317 of 2009
=========================================
RAMESHBHAI
CHANABHAI JESADIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
NIRAV C THAKKAR for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 24/12/2010
ORAL
ORDER
Heard
Mr.Nirav Thakkar, learned counsel for the applicant and Mr.H.L.
Jani, learned Additional Public Prosecutor for the respondent
No.1-State.
Mr.Thakkar
has contended that in view of subsequent development during the
investigation, Section 302 of the Indian Penal Code is added by the
Investigating Agency. Hence, in view of subsequent development,
Mr.Thakkar seeks permission to withdraw the present application with
a liberty to approach the lower Court for cancellation of bail.
Hence,
prayer as prayed for, is granted. The matter is disposed of as
withdrawn.
(Z.
K. Saiyed, J)
Anup
Top