Gujarat High Court
Saiyed vs State on 25 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/10681/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10681 of
2010
=========================================================
SAIYED
SALIMBHAI @ CHATUR DAVALBHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Applicant(s) : 1,
MS MINI NAIR, APP for Respondent(s) : 1,
MS
AMRITA AJMERA for Original
Complainant,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 05/10/2010
ORAL ORDER
1. Present
application has been filed by the applicant-accused for grant of
regular bail under Section 439 of Criminal Procedure Code.
2. The
applicant accused is charged with having committed offences
punishable under Sections 302 and 307 of the Indian Penal Code, for
which, FIR being I CR No.10 of 2010 has been registered with Patdi
Police Station.
3. After
arguing the matter at length, learned advocate Mr AM Dagli for the
applicant seeks permission to withdraw this application.
4. Permission
is granted. The application stands disposed of as withdrawn. Rule is
discharged.
(RAJESH
H.SHUKLA, J.)
mrpandya
Top