Gujarat High Court
Valera vs The on 8 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/986/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 986 of 2007
In
CRIMINAL
APPEAL No. 880 of 2003
=========================================================
VALERA
DEGAN - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
JAYSHREE C BHATT for
Applicant(s) : 1, MR PM DAVE for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 01/02/2007
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate for the applicant seeks permission to withdraw this
application. Permission, as prayed for, is granted. The application
stands disposed of as withdrawn.
(
A.L. Dave, J. )
(
Bankim N. Mehta, J. )
hki
Top