Gujarat High Court High Court

Valera vs The on 8 December, 2010

Gujarat High Court
Valera vs The on 8 December, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/986/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 986 of 2007
 

In


 

CRIMINAL
APPEAL No. 880 of 2003
 

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

 

VALERA
DEGAN - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JAYSHREE C BHATT for
Applicant(s) : 1,                                    MR PM DAVE for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

             and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 01/02/2007 

 

 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate for the applicant seeks permission to withdraw this
application. Permission, as prayed for, is granted. The application
stands disposed of as withdrawn.

(
A.L. Dave, J. )

(
Bankim N. Mehta, J. )

hki

   

Top