Gujarat High Court High Court

Anwarhussein vs State on 21 March, 2011

Gujarat High Court
Anwarhussein vs State on 21 March, 2011
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/6691/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6691 of 2007
 

In


 

CRIMINAL
APPEAL No. 2503 of 2005
 

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


 

ANWARHUSSEIN
ABDUL RASHID SHEIKH & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR IMRAN PATHAN
for MR MM TIRMIZI for Applicant(s):1-3. 
MR
HL  JANI APP for Respondent(s) :
1, 
=======================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/10/2007 

 

ORAL
ORDER

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

Rule.

Learned A.P.P. Mr.H.L. Jani waives service of rule on behalf of the
respondent-State.

Heard
learned counsel appearing for the respective parties.

At
the end of arguments, learned counsel for the applicant, Mr.Imran
Pathan for Mr.M.M. Tirmizi does not press this application. Hence,
this application stands disposed of as not pressed. Rule is
discharged.

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

/patil

   

Top