Gujarat High Court Case Information System
Print
CR.MA/1277/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1277 of 2011
In
CRIMINAL
APPEAL No. 657 of 2007
=========================================================
KAMALABEN
WD/O KANAIYALAL SURABHAI PARMAR, THRO' NEHA D/O KA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JK PARMAR for
Applicant(s) : 1,MR KJ SHETHNA for Applicant(s) : 1,
MR.
R.C.KODEKAR, APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 03/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
RULE.
MR.R.C.Kodekar,
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.
At
the time of hearing of this Application, Mr. J.K.Parmar, learned
Advocate for the Applicant does not press this Application and seeks
leave to withdraw the same.
Mr.
R.C.Kodekar, 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rejected as it is withdrawn.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)
(B.N.Mehta,J)
Jayanti*
Top