Gujarat High Court High Court

Abdul vs State on 25 July, 2008

Gujarat High Court
Abdul vs State on 25 July, 2008
Author: Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9900/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9900 of 2008
 

In


 

CRIMINAL
REVISION APPLICATION No. 427 of 2008
 

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

ABDUL
KADAR USMANBHAI IDARIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR MITESH R AMIN for
Applicant(s) : 1, 
None for Respondent(s) : 2, 2.2.1, 2.2.2,2.2.3
 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 25/07/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr.Limbachiya for learned advocate Mr.Mitesh R. Amin seeks
permission to withdraw this application with a view to prefer a fresh
application for amendment of main Revision Application. Permission as
prayed for is granted. Application stands disposed of as withdrawn.

(Bankim
N. Mehta, J.)

sudhir

   

Top