Gujarat High Court High Court

State vs Thakore on 4 August, 2010

Gujarat High Court
State vs Thakore on 4 August, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3440/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3440 of 2010
 

In
CRIMINAL APPEAL No. 549 of 2010
 

With


 

CRIMINAL
APPEAL No. 549 of 2010
 

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

 

STATE
OF GUJARAT - Applicant(s)
 

Versus
 

THAKORE
BALSANGJI NATHUJI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
LB DABHI, ADDL.PUBLIC PROSECUTOR
for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 04/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Mr.L.B.Dabhi,
learned APP for the applicant – State of Gujarat, upon written
communication dated 13.07.2010 issued by Under Secretary to
Government, Legal Department, Gandhinagar, seeks leave to withdraw
the application seeking leave to file above-numbered criminal appeal
against the impugned judgment and order and also the criminal
appeal, as State of Gujarat has already filed Criminal Appeal No.643
of 2010 challenging the impugned judgment and order.

Leave
as prayed for is granted. Resultantly, instant application seeking
leave to file criminal appeal in above-numbered criminal appeal as
well as the criminal appeal stands disposed of as they are
withdrawn.

Both
the above proceedings stand disposed of.

Written
communication dated 13.07.2010 sent by Under Secretary to
Government, Legal Department, Gandhinagar, shall be retained in the
record of the case.

(A.M.KAPADIA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top