Gujarat High Court High Court

Nizammiya vs Unknown on 29 May, 2008

Gujarat High Court
Nizammiya vs Unknown on 29 May, 2008
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/6742/2008	 1/ 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISCELLANEOUS APPLICATION NO. 6742 OF 2008
 

In


 

CRIMINAL
APPE	AL NO. 361 OF 1999
 

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

NIZAMMIYA
AKBARMIYA SAYEED,
 


THROUGH
IMRAN MOUDDINMIYA SAYEED - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & ANR. - Opponent(s)
 

======================================Appearance
: 
Ms. Sadhana Sagar for
Applicant(s). 
Mr. R. C. Kodekar, APP
for
Opponent(s). 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 29/05/2008 

 

ORAL
ORDER

The
convict prisoner has been convicted for the offence under Section 302
of the Indian Penal Code by the judgement and order dated 15/02/1999
in Sessions Case No.163/1997 by the learned Additional Sessions
Court, Patan and is sentenced to imprisonment for life. The applicant
has filed the present application for grant of temporary bail to the
convict prisoner for a period of four weeks on the ground of marriage
of the niece, which is scheduled to be held on 2nd June,
2008.

After
arguing for some time, as the Court was not inclined, Ms. Sadhana
Sagar, learned Advocate for the applicant, seeks permission to
withdraw the present application. The permission is granted. The
application stands rejected as withdrawn unconditionally.

[R.

H. Shukla, J.]

kamlesh*

   

Top