Gujarat High Court High Court

Abdurrazak vs State on 10 October, 2008

Gujarat High Court
Abdurrazak vs State on 10 October, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/2585620/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 25856 of 2007
 

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


 

ABDURRAZAK
ABDUL WAHAB SHAIKH & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
MA KHARADI for Petitioner(s) : 1 -
3. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None
for Respondent(s) : 2, 
======================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/10/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

After
hearing the matter for some time, learned counsel for the
petitioners seeks permission to withdraw the petition. Permission
granted. Petition stands disposed of as withdrawn.

(K.S.Radhakrishnan,
C.J.)

(Akil Kureshi, J.)

(vjn)

   

Top