Gujarat High Court High Court

Sattar vs State on 23 September, 2008

Gujarat High Court
Sattar vs State on 23 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11848/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11848 of 2008
 

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

 

SATTAR
@ TANKI MANGABHAI CHUNARA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VAIBHAV A VYAS for
Applicant(s) : 1, 
MR RC KODEKAR ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 23/09/2008 

 

ORAL
ORDER

Rule.

Mr.RC Kodekar, learned Additional
Public Prosecutor waives the service of notice of rule on
behalf of the respondent ? State.

Learned
advocate appearing on behalf of the petitioner seeks permission to
withdraw present petition. However, considering the fact that the
wife of the petitioner is pregnant, he seeks permission to submit an
application for temporary bail before this Court for temporary bail.

Permission
as prayed for is granted. In case of fling an application for
temporary bail, the same shall be considered in accordance with law
and on merits. The present petition is dismissed as withdrawn with
above liberty. Rule is discharged.

[M.R.

SHAH, J.]

rafik

   

Top