Gujarat High Court
========================================= vs Mr Lb Dabhi App For on 11 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/16122/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 16122 of 2010
In
CRIMINAL
APPEAL No. 1512 of 2010
=========================================
DHARMESH
@ DHAMO FALGUNIBHAI NAIR, THRO' SUNITABEN FALGUNBHA
Versus
STATE
OF GUJARAT & 1
=========================================
Appearance
:
MS SUBHADRA G PATEL for
Applicant
MR LB DABHI APP for Respondent No.1
None for
Respondent No.2
=========================================
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)
RULE.
Mr.L. B. Dabhi, learned APP waives service of notice of rule on
behalf of the respondent – State of Gujarat.
At
the time of hearing of the application, Ms.S. G. Patel, learned
advocate for the applicant does not press this application and seeks
leave to withdraw the same.
Mr.L.
B. Dahi, learned APP has no objection if leave as prayed for is
granted.
Hence,
leave to withdraw the application is granted. The application stands
disposed of as it is withdrawn. Rule is discharged.
[
A. M. KAPADIA, J. ]
[
BANKIM N. MEHTA, J. ]
vijay
Top