Gujarat High Court Case Information System
Print
CR.A/81420/2004 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 814 of 2004
With
CRIMINAL
APPEAL No. 834 of 2004
With
CRIMINAL
APPEAL No. 816 of 2004
=========================================================
RAMESHBHAI
@ GOTLO AMBALAL PARMAR - Appellant(s)
Versus
STATE
OF GUJARAT - Opponent(s)
=========================================================
Appearance
:
MR
DEEPAK M SHAH for
Appellant(s) : 1,
PUBLIC
PROSECUTOR for
Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 25/08/2008
COMMON
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Office
has categorically made a submission mentioning learned advocate,
Mr.D.M.Shah is not ready to conduct his matter and has withdrawn his
appearance from the panel of appointed criminal matters as per his
letter dated 8th June, 2007 and has placed these
matters for passing appropriate orders.
In
view of the above, office is directed to appoint some other
advocate, who is ready and willing to render his services as amicus
curiae in place of learned advocate, Mr.D.M.Shah and Mr.D.M.Shah is
permitted to withdraw his appearance from his matters.
[R.P.DHOLAKIA,J]
[D.N.PATEL,J.]
radhan/
Top