Gujarat High Court High Court

Iqbalbhai vs State on 24 October, 2008

Gujarat High Court
Iqbalbhai vs State on 24 October, 2008
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1343620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13436 of 2008
 

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


 

IQBALBHAI
SULEMANBHAI RAITA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PRAVIN GONDALIYA for Applicant(s) : 1, 
MR AJ DESAI, APP for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 24/10/2008 

 

 
 
ORAL
ORDER

Learned
advocate, Shri Yogesh Lakhani for Mr.Pravin Gondaliya submits that
the report of the FSL has not been produced in the case. He may be
permitted to withdraw the petition with a liberty to file fresh
application after the report is received by the Investigating Agency.
The permission as prayed for is granted. The petition stands disposed
of as withdrawn.

(H.B.ANTANI,
J.)

ashish//

   

Top