Gujarat High Court
Ravindra vs State on 7 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/1151/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1151 of 2011
In
CRIMINAL
APPEAL No. 1480 of 2008
=========================================================
RAVINDRA
@ RAVI KALYANSINH GURJAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
SADHANA SAGAR for
Applicant(s) : 1,
MR. DABHI, APP, 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. Dabhi, learned APP, waives service of Rule on behalf of the
respondent State of Gujarat.
2. At
the time of hearing of the application, Ms. Sadhana Sagar, 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
rejected as withdrawn.
5. Rule
is discharged.
(A.M. KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top