Gujarat High Court Case Information System
Print
CR.MA/8951/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8951 of 2010
In
CRIMINAL
APPEAL No. 1873 of 2006
=========================================
KATIYABHAI
NEVABHAI MEDA, THRO' JATANBEN NAVABHAI MEDA
Versus
STATE
OF GUJARAT & 1
=========================================
Appearance :
MR
JM BUDDHBHATTI for Applicant(s) : 1,MS HANSA V PATEL for Applicant(s)
: 1,
MR. MINI NAIR, APPfor Respondent(s) : 1,
None for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 09/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
RULE.
Ms.
Mini Nair, learned APP appears and waives service of notice on
behalf of the Respondent State of Gujarat.
Having
regards to the facts of the case, the Application is taken up for
hearing today.
The
Applicant convict, who vide judgment and order dated 17.3.2006
rendered in Sessions Case No. 112 of 2005 by the learned Additional
Sessions Judge, Dahod, 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 through his
widow mother, praying to enlarge him on temporary bail for a period
of four weeks to enable him to attend the obsequious ceremony of his
elder uncle.
At
the time of hearing of this application, Ms. Hansa V. Patel, learned
Advocate for the Applicant accused does not press this
application and seeks leave to withdraw this application.
Ms.
Mini Nair, 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rejected as it is withdrawn.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