Gujarat High Court High Court

Mohammed vs State on 24 October, 2008

Gujarat High Court
Mohammed vs State on 24 October, 2008
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14022/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14022 of 2008
 

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

 

MOHAMMED
USMAN ABDULGANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Applicant(s) : 1, 
MR RC KODEKAR APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 24/10/2008 

 

ORAL
ORDER

Learned
counsel sought permission to withdraw the petition with a view to
submit before respondent No.2 his proposal to comply with the
relevant provisions and pay whatever amount was legally due. Without
expressing any opinion on the offer of the petitioner, the petition
is disposed as withdrawn.

(D.H.WAGHELA,
J.)

Hitesh

   

Top