Gujarat High Court Case Information System
Print
CR.MA/745/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 745 of 2011
In
CRIMINAL
APPEAL No. 81 of 2011
=========================================================
HAKAMRAM
BHAGIRAM BHAT - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
ARCHANA U AMIN 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 BANKIM.N.MEHTA
Date
: 07/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Rule.
Mr. LB Dabhi, learned Addl. Public Prosecutor waives service of
notice of rule on behalf of the respondent – State of Gujarat.
2. Ms.
Archana Amin, learned advocate for the applicant does not press this
application and seeks leave to withdraw the same.
3. Mr.
Dabhi, learned APP has no objection if leave as prayed for is
granted.
4. Hence,
leave to withdraw the application is granted. The application stands
disposed of as it is withdrawn. Rule is discharged.
(A.M.KAPADIA, J.)
shekhar/-
(BANKIM.N.MEHTA, J.)
Top