Gujarat High Court High Court

Amanulla vs State on 15 September, 2008

Gujarat High Court
Amanulla vs State on 15 September, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1177920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11779 of 2008
 

In


 

CRIMINAL
APPEAL No. 1923 of 2006
 

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

 

AMANULLA
NABIMIYA SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KD PARMAR for
Applicant(s) : 1, 
MR
AJ DESAI, APP for
Respondent(s) :
1-2 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 15/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Mr.A.J.Desai, 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.)(D.N.PATEL,J.)

radhan/

   

Top