Gujarat High Court High Court

Jahidkhan vs State on 3 February, 2011

Gujarat High Court
Jahidkhan vs State on 3 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/986/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 986 of 2011
 

In


 

CRIMINAL
APPEAL No. 1674 of 2010
 

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

 

JAHIDKHAN
SANDHAJI MALEK, THRO'SARIFABEN JAHIDKHAN MALEK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Applicant(s) : 1,MR MM TIRMIZI for Applicant(s) : 1, 
MR.
R.C.KODEKAR, APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 03/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

RULE.

MR.R.C.Kodekar,
learned APP appears and waives service of notice of Rule on behalf
of the Respondent – State of Gujarat.

Having
regard to the facts of the case, the Application is taken up for
hearing today.

At
the time of hearing of this Application, Ms. Krishna U. Mishra,
learned Advocate for the Applicant does not press this Application
and seeks leave to withdraw the same.

Mr.

R.C.Kodekar, learned APP for the Respondent – State of Gujarat
has no objection if leave as prayed for is granted.

Hence,
leave to withdraw the Application is granted. Application stands
rejected as it is withdrawn.

Rule
is discharged.

(A.M.Kapadia,J)

(B.N.Mehta,J)

Jayanti*

   

Top