Gujarat High Court Case Information System
Print
CR.MA/7460/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7460 of 2010
=========================================
JAKSHIBHAI
RATNABHAI BHARWAD
Versus
STATE
OF GUJARAT
=========================================
Appearance
:
MR BM MANGUKIYA for Applicant
MS
BELA A PRAJAPATI for Applicant
MS ML SHAH APP for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 20/07/2010
ORAL
ORDER
This
application is filed under Section 482 of the Code of Criminal
Procedure for temporary bail by the applicant who has been arrested
in connection with C.R. No. I – 154 of 2008 filed before Bavla
Police Station, for the offence punishable under sections 147, 148,
149, 302, 307, 436, 332, 333 and 427 of the Indian Penal Code and
under Section 135 of the Bombay Police Act.
Heard
Mr.B. M. Mangukiya, learned advocate for the applicant.
Mr.Mangukiya,
learned advocate for the applicant has contended that the present
applicant is suffering from cancer. He has contended that the
applicant has not moved before the lower Court for temporary bail as
he is in judicial custody. He seeks
permission to withdraw the present application. Permission as
prayed for is granted.
In view of
the above, the applicant is permitted to move before the lower Court
for temporary bail, who is suffering from cancer. The present
application is disposed of as withdrawn. Rule is discharged.
[
Z. K. SAIYED, J. ]
(vijay)
Top