Gujarat High Court High Court

Satbirsinh vs State on 27 September, 2010

Gujarat High Court
Satbirsinh vs State on 27 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10955/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
MISC.APPLICATION No. 10955 of 2010
 

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


 

SATBIRSINH
@ LALSINH RAMPALSINH RAJPUT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MRMPSHAH
for Applicant(s) : 1,                        MS. KRUTI M SHAH for
Applicant(s) : 1, 
MR MR MENGDEY APP for Respondent(s) :
1, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 27/09/2010
 

ORAL
ORDER

The
present application has been filed by the applicant-accused under
Section 439 of Criminal Procedure Code for regular bail after filing
of the chargesheet.

The
applicant-accused is charged with having committed offences
under Sections 307, 120(B), 114 and 188 of the Indian Penal Code and
under Section 25(1)(B)(A) of the Arms Act, for which, FIR being
I-C.R.No.54/2010 has been lodged at Udhna Police Station, District :
Surat.

After
arguing for some time, learned counsel, Mr.Kruti Shah for the
applicant seeks permission to withdraw this application. Permission
is granted. This application stands disposed of as withdrawn. Rule is
discharged.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top