Gujarat High Court High Court

Samsh vs State on 16 June, 2010

Gujarat High Court
Samsh vs State on 16 June, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4390/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4390 of 2010
 

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


 

SAMSH
TABREZ MAHAMMAD BADSHAH - Applicant
 

Versus
 

STATE
OF GUJARAT - Respondent
 

=================================================
 
Appearance : 
MR
GAJENDRA P BAGHEL for Applicant: 
MR. RC. KODEKAR, LD. APP for
Respondent: 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 16/06/2010 

 

 
 
ORAL
ORDER

Heard
Shri Baghel, learned advocate for the applicant and Shri RC Kodekar,
learned APP for the respondent State.

After
making submissions on merits at length, learned advocate for the
applicant seeks permission to withdraw. Permission as sought for is
granted. The request for expeditious hearing of the trial cannot be
considered in this proceeding. Application is rejected as withdrawn.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top