Gujarat High Court High Court

Bindiben vs State on 22 February, 2011

Gujarat High Court
Bindiben vs State on 22 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/212/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 212 of 2011
 

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


 

BINDIBEN
PRASHANTBHAI DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
VICKY MEHTA FOR MR ANIL S DAVE
for Applicant(s) : 1, 
MR
HL JANI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 22/02/2011
 

ORAL
ORDER

Mr.Dakshesh
P. Mehta, learned counsel has stated at the Bar that he has
instructions to appear in the matter on behalf of the respondent
No.2 and requested to permit him to file his Vakalatnama.

Permission
as prayed for is granted. Mr.Dakshesh P. Mehta is permitted to file
his Vakalatnama during the course of the day.

After
some arguments, Mr.Vicky Mehta, learned counsel for Mr.Anil S. Dave,
learned counsel for the applicant, seeks permission to withdraw the
present application.

Permission
as prayed for is granted. Present application is disposed of as
withdrawn.

(Z.

K. Saiyed, J)

Anup

   

Top