Gujarat High Court High Court

Abdulmajidbhai vs State on 11 February, 2011

Gujarat High Court
Abdulmajidbhai vs State on 11 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1865/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1865 of 2011
 

In


 

CRIMINAL
APPEAL No. 2451 of 2009
 

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

 

ABDULMAJIDBHAI
AHMEDBHAI HUKKA,THRO' ABDULRAJAK AHMEDHUSSAIN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KD PARMAR for
Applicant(s) : 1,MR R.K.MANSURI for Applicant(s) : 1, 
MR. 
KODEKAR, APP, for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 11/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1. Rule.

Mr. Kodekar, learned APP, appears and waives service of rule on
behalf of the respondent State of Gujarat.

2. Having
regard to the facts of the case, the application is taken up for
hearing today.

3. At
the time of hearing of the application, Ms. K.D. Parmar, learned
advocate for the applicant does not press the application and seeks
leave to withdraw the same.

4. Mr.

Kodekar, learned APP, has no objection if leave as prayed for is
granted.

5. Hence
leave to withdraw the application is granted. The application stands
rejected as withdrawn.

6. Rule
is discharged.

(A.M. KAPADIA, J)

(BANKIM N. MEHTA, J)

(pkn)

   

Top