Gujarat High Court
Amjadkhan vs State on 29 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/14072/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14072 of 2010
In
CRIMINAL
APPEAL No. 1919 of 2010
=========================================================
AMJADKHAN
AMANULLAKHAN PATHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
YV VAGHELA for
Applicant(s) : 1,
MR HL JANI ld.APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 29/11/2010
ORAL
ORDER
Learned
advocate for the applicant states that as per office submission,
there is no delay and therefore, he seeks permission to withdraw this
application. Permission is granted. This application stands disposed
of as withdrawn.
(Z.K.
SAIYED, J)
mandora/
Top