Gujarat High Court High Court

Sushilaben vs State on 1 August, 2011

Gujarat High Court
Sushilaben vs State on 1 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9621/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9621 of 2011
 

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

SUSHILABEN
RAMESHBHAI NAYAK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================= 
Appearance
: 
MR BA SURTI for Applicant(s) :
1, 
MR JK SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 01/08/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the applicant seeks permission to withdraw this
application at this stage.

Permission
granted as prayed for. Matter stands disposed of as withdrawn. Rule
is discharged.

If
trial is not over on or before 31st
December, 2011, it will be open for the female accused to renew her
request for bail in accordance with law.

[ANANT
S. DAVE, J.]

//smita//

   

Top