Gujarat High Court High Court

Vijaysinh vs State on 12 September, 2008

Gujarat High Court
Vijaysinh vs State on 12 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11370/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11370 of 2008
 

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

 

VIJAYSINH
MALSINH RATHOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ SHASTRI for
Applicant(s) : 1, 
MR RC KODEKAR APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 12/09/2008 

 

ORAL
ORDER

At the outset, learned advocate appearing on behalf of the
petitioner has submitted
that during the pendency of the present proceedings, chargesheet is
filed and therefore, he seeks permission to withdraw present petition
filed under sec.439 of the Code of Criminal Procedure before filing
of the chargesheet, with a liberty to file a fresh bail application
before the trial court after filing of the chargesheet.

Permission
as prayed for is granted. In case of filing a fresh bail application
by the petitioner before
the trial court after filing of the chargesheet, the same shall be
decided in accordance with law and on its own merits. The present
petition is dismissed as withdrawn.

[M.R.

SHAH, J.]

rafik

   

Top