Gujarat High Court High Court

Appearance : vs Mr. R.C.Kodekar on 5 August, 2010

Gujarat High Court
Appearance : vs Mr. R.C.Kodekar on 5 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4220/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4220 of 2010
 

In


 

CRIMINAL
APPEAL No. 680 of 2010
 

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


 

SRIKANT
@ PATEL RAMSHANKAR VERMA 

 

Versus
 

STATE
OF GUJARAT 

 

=========================================
 
Appearance : 
MR
RAMNANDAN SINGH for Applicant(s) : 1, 
MR. R.C.KODEKAR, APP for
Respondent(s) : 1, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 05/08/2010 

 

 
 
ORAL
ORDER

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

RULE.

MR.

R.C.Kodekar, learned APP appears and waives service of notice on
behalf of the Respondent State of Gujarat.

The
Applicant convict, who vide judgment and order dated 18.4.2006
rendered in Sessions Case No.35 of 2003 by the learned Sessions
Judge, Junagadh has been convicted for the offences punishable under
Section 302 of the Indian Penal Code and sentenced to imprisonment
of life, has filed this application praying to enlarge him on
regular bail during the pendency and final hearing of the above
numbered Criminal Appeal.

At
the time of hearing of this application, Mr. Ramnandan Singh,
learned Advocate for the Applicant accused does not press this
application and seeks leave to withdraw this application.

Mr.

R.C.Kodekar, learned APP for the Respondent State of Gujarat 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rejected as it is withdrawn.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)

(J.C.Upadhyaya,J)

Jayanti*

   

Top