Gujarat High Court Case Information System
Print
CR.MA/12880/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12880 of 2010
=========================================================
VIJAY
BHAGVANJI MUNGARA (PATEL) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
HEMANT B RAVAL for
Applicant(s) : 1,
MR LB DABHI, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 25/10/2010
ORAL
ORDER
Rule.
Mr. LB Dabhi, Ld. APP appears and waives service of rule on behalf of
the respondent.
Mr. HB
Raval, Ld. Advocate for the petitioner seeks permission to withdraw
this application reserving liberty of the petitioner to apply for
regular bail after investigation is over and charge-sheet is filed.
Mr. LB
Dabhi, Ld. APP has no objection if the request made on behalf of the
petitioner is accepted.
Accordingly
bail application stands disposed of as withdrawn reserving liberty
of the petitioner to apply for regular bail after investigation is
over and charge-sheet is filed. Rule is discharged.
[ J.C. UPADHYAYA, J. ]
* Pansala.
Top