Gujarat High Court High Court

Suryasinh vs State on 20 September, 2010

Gujarat High Court
Suryasinh vs State on 20 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10720/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10720 of 2010
 

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


 

SURYASINH
RATANSINH BIYOLA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
HL
PATEL ADVOCATES for Applicant(s) : 1, 
MR SHIVANG SHUKLA, APP for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 20/09/2010 

 

 
 
ORAL
ORDER

Present
application has been filed by the applicant for grant of
anticipatory bail under Section 438 of the Criminal Procedure Code
in connection with FIR being I-C.R.No.44 of 2010 registered with
Fatepura Police Station, Dahod for the alleged offences punishable
under Sections 406, 409, 381, 420, 467, 468, 471, 120-B and 114 of
the Indian Penal Code.

Learned
counsel Mr.Asim Pandya for HL Patel advocates for the applicant
seeks permission to withdraw the present application. Permission
granted. Present application stands disposed of as withdrawn. Rule
is discharged.

(RAJESH
H.SHUKLA, J.)

(ashish)

   

Top