Gujarat High Court Case Information System
Print
CR.MA/11750/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11750 of
2010
=========================================================
UDAYVIRSINH
RAMESHWARDAYAL YADAV - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PINAKIN M RAVAL for
Applicant(s) : 1,
MS MINI NAIR, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 08/10/2010
ORAL ORDER
1. Present
application has been filed by the applicant-accused for grant of
regular bail under Section 439 of Criminal Procedure Code.
2. The
applicant accused is charged with having committed offences
punishable under Sections 120B, 465, 467, 468, 471 of the IPC as well
as Section 25(1)B, A of the Arms Act, for which, FIR being Complaint
No. I 17 of 2010 has been registered with DCB Police Station,
Ahmedabad.
3. After
arguing for sometime, Mr PM Raval, learned advocate for the applicant
seeks permission to withdraw this application.
4. Permission
is granted. The application stands disposed of as withdrawn. Rule is
discharged.
(RAJESH
H.SHUKLA, J.)
mrpandya
Top