Gujarat High Court High Court

Asifkhan vs State on 3 August, 2011

Gujarat High Court
Asifkhan vs State on 3 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.RA/280/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
REVISION APPLICATION No. 280 of 2011
 

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


 

ASIFKHAN
BADALKHAN PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KUNAL S SHAH for
Applicant(s) : 1,                                                    
                MR M A ZALA for Applicant(s) : 1, 
MR LB DABHI, APP
for Respondent(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) :
2, 
None for Respondent(s) :
3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 03/08/2011 

 

 
 
ORAL
ORDER

Shri
Kunal Shah, learned advocate appearing on behalf of the applicant,
under instructions from his client, seeks permission to withdraw the
present Revision Application. Permission is accordingly granted.
The present Revision Application is dismissed as withdrawn,

(M.R.

SHAH, J.)

siji

   

Top