Gujarat High Court
Salim vs State on 24 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/13006/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13006 of 2010
=========================================================
SALIM
IBRAHIM MOD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SANDEEP N BHATT for
Applicant(s) : 1,
MR HL JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 24/12/2010
ORAL
ORDER
On
instructions of Mr. P.C. Vyas, Head Constable Mr. H.L. Jani, learned
APP at the outset submitted that the trial has already commenced and
the matter is posted for hearing of arguments. In view of the above,
learned advocate for the petitioner does not press this application.
This application stands disposed of as withdrawn. Rule is discharged.
mathew
[H.B. ANTANI, J.]
Top