Gujarat High Court Case Information System
Print
CR.MA/1865/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1865 of 2011
In
CRIMINAL
APPEAL No. 2451 of 2009
=========================================================
ABDULMAJIDBHAI
AHMEDBHAI HUKKA,THRO' ABDULRAJAK AHMEDHUSSAIN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KD PARMAR for
Applicant(s) : 1,MR R.K.MANSURI for Applicant(s) : 1,
MR.
KODEKAR, APP, for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 11/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Rule.
Mr. Kodekar, learned APP, appears and waives service of rule on
behalf of the respondent State of Gujarat.
2. Having
regard to the facts of the case, the application is taken up for
hearing today.
3. At
the time of hearing of the application, Ms. K.D. Parmar, learned
advocate for the applicant does not press the application and seeks
leave to withdraw the same.
4. Mr.
Kodekar, learned APP, has no objection if leave as prayed for is
granted.
5. Hence
leave to withdraw the application is granted. The application stands
rejected as withdrawn.
6. Rule
is discharged.
(A.M. KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top