Gujarat High Court Case Information System
Print
CR.MA/984/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 984 of 2011
In
CRIMINAL
APPEAL No. 3144 of 2008
=========================================================
SURENDRAKUMAR
SATYAPRAKASH GUPTA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SR YADAV for
Applicant(s) : 1,MR KARTIK V PANDYA for Applicant(s) : 1,MR CA RAWAT
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
: 09/02/2011
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. By
filing instant application, the applicant has prayed for early
hearing of the above numbered Criminal Appeal on the grounds stated
in the application.
3. At
the time of hearing of the application, Mr. S.R. Yadav, learned
advocate for the applicant does not press this application and seeks
leave to withdraw the same.
4. Mr.
Dabhi, learned APP has no objection if leave as prayed for is
granted.
5. 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rejected as withdrawn.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