Gujarat High Court Case Information System
Print
CR.MA/12923/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12923 of 2009
=========================================================
SIDDIK
ABDULKARIM KAZI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ND NANAVATY, SR.ADVOCATE for NANAVATY ADVOCATES
for
Applicant : 1,
MR HL JANI, APP for Respondent(s) : 1,
MR PRAVIN GONDALIA for
Complainant.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 04/12/2009
ORAL
ORDER
The
present Application has been filed by the applicant accused for
grant of regular bail under Section 439 of the Code of Criminal
Procedure, as a successive bail application.
The applicant-accused
is charged with having committed offences under Section 307 of the
Indian Penal Code and Section 25-C of the Arms Act for which FIR
being C.R. No.I-40/2009 has been registered with Umargam Police,
District Valsad.
After arguing the
matter for some time, learned Senior Advocate Mr.Nanavaty seeks
permission to withdraw this Application at this stage.
Permission is granted.
Present Application stands disposed of as withdrawn. Rule is
discharged.
(Rajesh H.
Shukla, J.)
/moin
Top