Gujarat High Court High Court

Brijesh vs State on 23 August, 2010

Gujarat High Court
Brijesh vs State on 23 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/677/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 677 of 2010
 

In


 

CRIMINAL
APPEAL No. 135 of 2010
 

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

 

BRIJESH
ALIAS BHALO KEVALBHAI VASAVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DK PUJ for
Applicant(s) : 1, 
MR LB DABHI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 23/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Rule.

Mr.L.B.Dabhi, learned APP, appears and waives service of notice of
rule on behalf of the respondent – State of Gujarat.

Having
regard to the facts of the case, the application is taken up for
hearing today.

By
instant application, applicant – convict prisoner who vide
judgment and order dated 20.10.2008 rendered in Special Atrocity
Case No.13 of 2008 passed by learned Additional Sessions Judge, Fast
Track Court No.4, Bharuch has been convicted for the offences
punishable under Sections 376(2)(g) IPC and sentenced to
imprisonment for life, has filed this application praying to enlarge
him on regular bail during pendency and final hearing of the
above-numbered criminal appeal on the grounds stated in the
application.

At
the time of hearing, Mr.D.K.Puj, learned advocate for the applicant
does not press this application and seeks leave to withdraw the
same.

Mr.L.B.Dabhi,
learned APP has no objection if the leave as prayed for is granted.

Hence,
leave to withdraw the application is granted.

Resultantly,
the application stands rejected as it not pressed and is withdrawn.

Rule
is discharged.

[A.M.

Kapadia, J.]

[J.C.

Upadhyaya, J.]

(binoy)

   

Top