Gujarat High Court Case Information System
Print
CR.MA/12190/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12190 of 2010
In
CRIMINAL
APPEAL No. 82 of 2006
=========================================
BALUBHAI
THAKKER
Versus
STATE
OF GUJARAT & ORS
=========================================
Appearance :
MS.DILBUR
CONTRACTOR for
Applicant
MR LB DABHI APP for Respondent No. 1
RULE SERVED for
Respondent(s) : 2 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 21/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1 At
the time time of hearing of this application, Ms. Dilbur Contractor,
learned Advocate for the applicant does not press this application
and seeks leave to withdraw the same with a view to take
appropriate remedy to apprehend the absconding appellants in
Criminal Appeal No. 82 of 2006.
2 Mr.
L.B. Dabhi, learned APP, has no objection if leave as prayed for is
granted.
3 Hence,
leave as prayed for is granted.
4 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withdrawn.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