Gujarat High Court
Rajuji vs State on 19 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/462/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 462 of 2011
In
CRIMINAL
APPEAL No. 969 of 2010
=========================================================
RAJUJI
DHULAJI THAKOR, THRO'RUKHIBEN RAJUJI THAKOR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1,MR YM THAKORE for Applicant(s) : 1,
MR.
L.B.DABHI, APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
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)
RULE.
Mr.
L.B.Dabhi, learned APP appears and waives service of notice of Rule
on behalf of the Respondent – State of Gujarat.
At
the time of hearing of this application, Ms. Krishna U. Mishra,
learned Advocate for the Applicant does not press this application
and seeks leave to withdraw the same.
Mr.
L.B.Dabhi, learned APP has no objection if leave as prayed for is
granted.
Hence,
leave to withdraw the application is granted. Application stands
rejected as it is withdrawn.
Rule
is discharged.
(A.M.Kapadia,J)
(B.N.Mehta,J)
Jayanti*
Top