Gujarat High Court
Hanif vs State on 22 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/11975/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11975 of 2008
In
CRIMINAL
APPEAL No. 1723 of 2006
=======================================================
HANIF
IBRAHIM ISAP PATALA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MS
SADHANA SAGAR for Applicant(s) : 1,,
MS
MS PANCHAL APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 22/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned A.P.P. Mr.A.J. Desai waives service of rule on behalf of the
respondents.
At
the end of arguments, learned counsel for the applicant, Ms.Sagar
seeks permission to withdraw this application. Permission is granted.
This application stands disposed of as withdrawn. Rule is discharged.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top