Gujarat High Court High Court

Patel vs State on 3 February, 2011

Gujarat High Court
Patel vs State on 3 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1157/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1157 of 2011
 

In


 

CRIMINAL
APPEAL No. 772 of 2010
 

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

 

PATEL
RAKESHKUMAR ISHWARLAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HARNISH V DARJI for
Applicant(s) : 1, 
MR RC KODEKAR, ADDL.  PUBLIC PROSECUTOR 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)

1. Rule.

Mr. RC Kodekar, learned Addl. Public Prosecutor waives service of
notice of rule on behalf of the respondent – State of Gujarat.

2. Mr.

Chintan Popat, learned advocate for Mr. HV Darji, learned advocate
for the applicant does not press this application and seeks leave to
withdraw the same.

3. Mr.

RC Kodekar, 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disposed of as it is withdrawn.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