Gujarat High Court Case Information System
Print
CR.MA/11062/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11062 of 2010
=========================================================
VASHRAMBHAI
@ BULET HEMABHAI VAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
CHETAN B RAVAL for
Applicant(s) : 1,
MR SHIVANG J. SHUKLA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 29/09/2010
ORAL
ORDER
The
present application has been filed by the applicant for grant of
regular bail under Section 439 of the Code of Criminal Procedure,
1973 after the charge-sheet is filed.
The
applicant accused is charged with having committed offence punishable
under Sections 302, 326, 294(B) of the IPC and under Section 135(1)
of the B.P.Act for which FIR being C.R.No. I-292 of 2010 has been
registered with Naranpura Police Station.
After
arguing for some time, learned Advocate Mr. C.B. Raval seeks
permission to withdraw the present application.
Permission
is granted. The present application stands disposed of as withdrawn.
Rule discharged.
(RAJESH
H. SHUKLA, J.)
jani
Top