Gujarat High Court High Court

Appearance : vs Me R.C. Kodekar on 19 January, 2011

Gujarat High Court
Appearance : vs Me R.C. Kodekar on 19 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14943/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14943 of 2010
 

In


 

CRIMINAL
APPEAL No. 1446 of 2010
 

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


 

GORDHAN
/ GORSINGH V AMLIYAR 

 

Versus
 

STATE
OF GUJARAT 

 

=========================================
 
Appearance : 
MR.B
K.RAJ for
Applicant 
ME R.C. KODEKAR, APP for
Respondent 
=========================================


 
	  
	 
	  
		 
			 

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)

1 RULE

2 Mr.

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

3 At
the time of hearing of this Application, Mr. B.K. Raj, learned
Advocate for the applicant does not press this application and
seeks leave to withdraw the same with a view to move fresh
application after one year if the appeals are not finally heard.

4 Mr.

R.C. Kodekar, 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withdrawn.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