Gujarat High Court Case Information System
Print
CR.MA/141672009/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14167 of 2009
=========================================
THAKORE
RAJUJI HARCHANDJI & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR.
MUKESH N. SHAH for MR FB BRAHMBHATT for
Applicant(s):1 - 2.
MR. H.L.JANI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s):1
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 05/02/2010
ORAL
ORDER
The
present application has been filed by the Applicant accused under
Section 439 of Criminal Procedure Code for grant of regular bail as
a successive bail application.
The
Applicant accused had earlier filed Criminal Misc. Application No.
10526 of 2009, which came to be withdrawn by order dated 16.9.2009.
The
Applicant accused is charged with having committed offence under
Sections 147, 148, 149, 323, 324, 325, 326, 302, 504, 506(2) and 34
of the Indian Penal Code, for which complaint has been lodged being
I-CR No. 84 of 2008 with Radhanpur Police Station.
Learned
advocate Mr. Mukesh N. Shah for Mr. F.B.Brahmbhatt learned Advocate
for the Applicant accused has submitted that as now the trial has
commenced and some of the witnesses have been examined, he does not
press the present application at this stage and seeks permission to
withdraw the present application. Permission is granted. The
Application stands disposed of as withdrawn. Rule discharged.
(Rajesh H.
Shukla,J)
Jayanti*
Top