Gujarat High Court
Abdul vs State on 30 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/8226/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8226 of 2008
In
CRIMINAL
APPEAL No. 1792 of 2008
=========================================================
ABDUL
RASHID @ ABDUL RAHIM RESHAMWALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
CHIRAG M PAWAR for
Applicant(s) : 1,
MR SP HASURKAR, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Rule.
Mr.S.P.Hasurkar, learned APP waives service of rule on behalf of the
respondents.
Learned
counsel for the petitioner does not press this petition.
Hence, this petition stands rejected as not pressed. Rule is
discharged.
(R.P.DHOLAKIA,J.)(K.S.JHAVERI,J.)
radhan/
Top