Gujarat High Court High Court

Kureshi vs State on 29 June, 2010

Gujarat High Court
Kureshi vs State on 29 June, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6655/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6655 of 2010
 

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

KURESHI
MUKHATYARALI GULAMFARID - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 14 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AR MAJMUDAR for
Petitioner(s) : 1, 
MR NEERAJ SONI, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
15. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 29/06/2010 

 

ORAL
ORDER

1. As
the Revision Application is pending before the Revisional Authority,
Shri Majmudar, learned advocate for the petitioner does not invite
any further reasoned order as it may affect his case before the
Revisional Authority and therefore, he does not press the present
Special Civil Application. However, he has submitted that an
appropriate application shall be submitted before the Revisional
Authority for expeditious hearing of the Revision Application.

2. In
view of the above, present Special Civil Application is dismissed as
withdrawn. As and when such an application for expeditious hearing is
submitted, the same shall be considered looking to the facts and
considering its own Board and other old matters.

(M.R.

Shah, J.)

*menon

   

Top