Gujarat High Court High Court

Istiyak vs State on 16 June, 2011

Gujarat High Court
Istiyak vs State on 16 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/3206/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


CRIMINAL
MISC.APPLICATION  No 3206 of 2011
 


 


 
	  
	  
		 
			 

In
			CRIMINAL APPEAL no  355 of 2011
		
	

 

 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

ISTIYAK
			AHMAD ABDULRASID ANSARI....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT....Respondent(s)
		
	

 

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

Appearance:
 

MR
HRIDAY BUCH as ADVOCATE for the Applicant(s) No. 1
 

Mr.KARTIK
PANDYA, ADDL. PUBLIC PROSECUTOR for RESPONDENT No.1.
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE RAVI R.TRIPATHI
			
		
		 
			 
				 

 

				
			
			 
				 

and
			
		
		 
			 
				 

 

				
			
			 
				 

HONOURABLE
				MR.JUSTICE P.P.BHATT
			
		
	

 


 

 


Date
: 16/06/2011
 


 

 

ORAL
ORDER

(PER
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

After the matter was heard at
length Mr.Hriday Buch for the applicant seeks permission to withdraw
the application at this stage. Permission is granted. The
application is disposed of as withdrawn.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

Page
1 of 1

   

Top