Gujarat High Court Case Information System
Print
CR.MA/14943/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14943 of 2010
In
CRIMINAL
APPEAL No. 1446 of 2010
=========================================
GORDHAN
/ GORSINGH V AMLIYAR
Versus
STATE
OF GUJARAT
=========================================
Appearance :
MR.B
K.RAJ for
Applicant
ME R.C. KODEKAR, APP for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 19/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1 RULE
2 Mr.
R.C. Kodekar, learned APP appears and waives service of notice of
Rule on behalf of the respondent – State of Gujarat.
3 At
the time of hearing of this Application, Mr. B.K. Raj, learned
Advocate for the applicant does not press this application and
seeks leave to withdraw the same with a view to move fresh
application after one year if the appeals are not finally heard.
4 Mr.
R.C. Kodekar, learned APP, has no objection if leave as prayed for is
granted.
5 Hence,
leave as prayed for is granted.
6 The
application stands disposed of as it is not pressed for and
withdrawn.
7. Rule
is discharged.
(A.M.KAPADIA,
J.)
(BANKIM.N.MEHTA,
J.)
pnnair
Top