Gujarat High Court High Court

Abdul vs State on 30 June, 2008

Gujarat High Court
Abdul vs State on 30 June, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8226/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8226 of 2008
 

In


 

CRIMINAL
APPEAL No. 1792 of 2008
 

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

 

ABDUL
RASHID @ ABDUL RAHIM RESHAMWALA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHIRAG M PAWAR for
Applicant(s) : 1, 
MR SP HASURKAR, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Rule.

Mr.S.P.Hasurkar, learned APP waives service of rule on behalf of the
respondents.

Learned
counsel for the petitioner does not press this petition.
Hence, this petition stands rejected as not pressed. Rule is
discharged.

(R.P.DHOLAKIA,J.)(K.S.JHAVERI,J.)

radhan/

   

Top