Gujarat High Court High Court

Hakim vs The on 13 October, 2008

Gujarat High Court
Hakim vs The on 13 October, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/12826/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12826 of 2008
 

In


 

CRIMINAL
APPEAL No. 2356 of 2006
 

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

HAKIM
@ BHOLA HAMIR DAFER - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

====================================================
 
Appearance : 
MR
BK OZA for Applicant(s) : 1,MR PK SHUKLA for
Applicant(s) : 1, 
MR UR BHATT, APP
for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
====================================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 13/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate for the applicant does not press this application, in view
of the fact that the appeal is fixed for final hearing at Sr.No.1,
today.

The
application stands disposed of, as not pressed.

(A.L.DAVE,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top