Gujarat High Court High Court

Sanjay vs State on 27 October, 2010

Gujarat High Court
Sanjay vs State on 27 October, 2010
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13008/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13008 of 2010
 

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

 

SANJAY
ALIAS RAGHU KARSHANBHAI GADHAVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SANDEEP N BHATT for
Applicant(s) : 1, 
MR LB DABHI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 27/10/2010 

 

 
ORAL
ORDER

Rule.

Mr. LB Dabhi, Ld. APP appears and waives service of rule on behalf of
the respondent.

Mr.

Ashwin Patel, Ld. Advocate for Mr. SN Bhatt, Ld. Advocate for the
petitioner seeks permission to withdraw this application at this
stage, reserving liberty of the petitioner to apply for bail after
investigation is over and charge-sheet is filed.

Mr. LB
Dabhi, Ld. APP has no objection if the request, as prayed for, is
granted.

The
request, as prayed for, is accepted. Bail application stands disposed
of as withdrawn reserving liberty of the petitioner to apply for
regular bail after investigation is over and charge-sheet is filed.
Rule is discharged.

[ J.C. UPADHYAYA, J. ]
* Pansala.

   

Top