Gujarat High Court High Court

========================================= vs Mr Lb Dabhi App For on 11 January, 2011

Gujarat High Court
========================================= vs Mr Lb Dabhi App For on 11 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/16122/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CRIMINAL
MISC.APPLICATION No. 16122 of 2010
 

 


 

In


 

 


 

CRIMINAL
APPEAL No. 1512 of 2010
 

 


 

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

DHARMESH
@ DHAMO FALGUNIBHAI NAIR, THRO' SUNITABEN FALGUNBHA
 

Versus
 

STATE
OF GUJARAT & 1 

 

========================================= 
Appearance
: 
MS SUBHADRA G PATEL for
Applicant 
MR LB DABHI APP for Respondent No.1 
None for
Respondent No.2 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 11/01/2011 

 

ORAL
ORDER

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

RULE.

Mr.L. B. Dabhi, learned APP waives service of notice of rule on
behalf of the respondent – State of Gujarat.

At
the time of hearing of the application, Ms.S. G. Patel, learned
advocate for the applicant does not press this application and seeks
leave to withdraw the same.

Mr.L.

B. Dahi, learned APP has no objection if leave as prayed for is
granted.

Hence,
leave to withdraw the application is granted. The application stands
disposed of as it is withdrawn. Rule is discharged.

[
A. M. KAPADIA, J. ]

[
BANKIM N. MEHTA, J. ]

vijay

   

Top