Gujarat High Court High Court

Murtuja vs State on 3 September, 2010

Gujarat High Court
Murtuja vs State on 3 September, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10327/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10327 of 2010
 

In


 

CRIMINAL
APPEAL No. 1512 of 2005
 

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

 

MURTUJA
@ KALU MAHERBANALI ABDULMAJID MAKRANI - CONVICT PRIS - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KD PARMAR for
Applicant(s) : 1,MR NV SOLANKI for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 03/09/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Ms.Parmar,
learned Counsel for the applicant, seeks permission to withdraw the
petition. Permission granted. Disposed of as withdrawn.

(Jayant
Patel, J.)

(H.

B. Antani, J.)

vinod

   

Top