Gujarat High Court
Iqbalbhai vs State on 24 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/1343620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13436 of 2008
=========================================================
IQBALBHAI
SULEMANBHAI RAITA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
PRAVIN GONDALIYA for Applicant(s) : 1,
MR AJ DESAI, APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 24/10/2008
ORAL
ORDER
Learned
advocate, Shri Yogesh Lakhani for Mr.Pravin Gondaliya submits that
the report of the FSL has not been produced in the case. He may be
permitted to withdraw the petition with a liberty to file fresh
application after the report is received by the Investigating Agency.
The permission as prayed for is granted. The petition stands disposed
of as withdrawn.
(H.B.ANTANI,
J.)
ashish//
Top