Gujarat High Court High Court

Rafik vs The on 25 October, 2010

Gujarat High Court
Rafik vs The on 25 October, 2010
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10620/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10620 of 2006
 

In


 

CRIMINAL
APPEAL No. 436 of 2005
 

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


 

RAFIK
JUSUB CHOKIYA - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
MS
KU MISHRA Applicant(s) : 1, 
MR RC KODEKAR APP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 06/10/2006 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Learned
counsel for the applicant, Ms.K.U. Mishra seeks permission to
withdraw this application. Permission is granted. This application
stands disposed of as withdrawn. The applicant is at liberty to move
again as and when emergency circumstances arise.

(R.P.DHOLAKIA,
J.) (H.B. ANTANI, J.)

/patil

   

Top