Gujarat High Court High Court

Harpalsinh vs Unknown on 6 April, 2010

Gujarat High Court
Harpalsinh vs Unknown on 6 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/238/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 238 of 2010
 

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

 

HARPALSINH
BALDEVSINH RANA - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
LAXMANSINH M ZALA for Appellant(s) : 1, 
MR KP RAVAL, LD. ADDL.
PUBLIC PROSECUTOR for Opponent(s) : 1, 
None for Opponent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 06/04/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.

Laxmansinh M. Zala, learned counsel for Mr. Dipen Dave, seeks
permission to withdraw the Appeal as the present Appeal is filed by
the son, who was not holding the licence and he is desirous to
prefer Appeal on behalf of Baldevsinh Vajubha Rana since he was
holding licence.

Permission
as prayed for is granted. The Appeal is disposed of as withdrawn.

(Jayant
Patel, J)

(Z.

K. Saiyed, J)

Anup

   

Top