Gujarat High Court High Court

Pankajkumar vs State on 11 January, 2011

Gujarat High Court
Pankajkumar vs State on 11 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15768/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15768 of 2010
 

In


 

CRIMINAL
APPEAL No. 2473 of 2009
 

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


 

PANKAJKUMAR
ALIAS PINTU JASUJI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
NITIN AMIN FOR MR YV BRAHMBHATT
for Applicant(s) :
1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 11/01/2011 

 

ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE
A.M.KAPADIA)

1 Rule.

2 Mr.

L.B. Dabhi, learned APP appears and waives service of notice of Rule
on behalf of the respondent – State of Gujarat.

3 Mr.

Nitin Amin, learned Advocate for Mr. Y.V. Brahmbhatt, learned
Advocate for the applicant does not press this application and
seeks leave to withdraw the same.

4 Mr.

L.B. Dabhi, 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withdrawn.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