Gujarat High Court High Court

Irfan vs State on 9 September, 2008

Gujarat High Court
Irfan vs State on 9 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11574/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11574 of 2008
 

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


 

IRFAN
ABDULGANI SHAIKH & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
HARSHADRAY A DAVE for Applicant(s) : 1 - 2.MR
HARDIK A DAVE for Applicant(s) : 1 - 2. 
MR MAULIK NANAVATI, ADDL.
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 09/09/2008 

 

 
ORAL
ORDER

Rule.

Mr.Maulik Nanavati, learned APP waives service of Rule on behalf of
the respondent ? State.

Mr.Harshadray
Dave, learned Advocate for the petitioners seeks permission to
withdraw the application. Permission is accordingly granted. Present
application is dismissed as withdrawn. Rule discharged.

[M.R.Shah,J.]

satish

   

Top