Gujarat High Court Case Information System
Print
CR.A/437/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 437 of 2004
=========================================
PRAHLADBHAI
BHAILAL VASAVA
Versus
STATE
OF GUJARAT
=========================================
Appearance :
MR
ADIL MEHTA for Appellant
PUBLIC PROSECUTOR for
Opponent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 24/06/2009
ORAL
ORDER
:(Per : HONOURABLE MR.JUSTICE J.R.VORA)
In
pursuance of the Note placed by the Office to permit the withdrawal
of appearance of learned Advocate Mr. Adil P. Mehta, for the accused
– appellant Prahladbhai Bhailal Vasava in Criminal Appeal No. 437 of
2004, it is directed that since appellant Prahladbhai Bhailal
Vasava has consented to engage Counsel through Gujarat High Court
Legal Services Committee, the appearance of learned Advocate Mr.
Adil P. Mehta is permitted to be withdrawn as learned Advocate for
Prahladbhai Bhailal Vasava and his name be deleted as such in
Criminal Appeal No. 437 of 2004.
(J.R.
VORA, J.)
(H.B.ANTANI,
J.)
pnnair
Top