Gujarat High Court Case Information System
Print
CR.MA/212/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 212 of 2011
=========================================
BINDIBEN
PRASHANTBHAI DESAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
VICKY MEHTA FOR MR ANIL S DAVE
for Applicant(s) : 1,
MR
HL JANI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 22/02/2011
ORAL
ORDER
Mr.Dakshesh
P. Mehta, learned counsel has stated at the Bar that he has
instructions to appear in the matter on behalf of the respondent
No.2 and requested to permit him to file his Vakalatnama.
Permission
as prayed for is granted. Mr.Dakshesh P. Mehta is permitted to file
his Vakalatnama during the course of the day.
After
some arguments, Mr.Vicky Mehta, learned counsel for Mr.Anil S. Dave,
learned counsel for the applicant, seeks permission to withdraw the
present application.
Permission
as prayed for is granted. Present application is disposed of as
withdrawn.
(Z.
K. Saiyed, J)
Anup
Top