Gujarat High Court High Court

Mahamad vs State on 23 September, 2010

Gujarat High Court
Mahamad vs State on 23 September, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10675/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10675 of 2010
 

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


 

MAHAMAD
HUSAIN AJIMKHAN PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MS
SUBHADRA G PATEL for
Applicant(s) : 1, 
MR MR MENGDEY, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

Date
: 23/09/2010 

 

ORAL
ORDER

1. Learned
Advocate Ms. Patel seeks permission to withdraw the present
application in view of the statement made by learned APP Mr. Mengdey,
under the instructions of Shri Gopalbhai Ramanbhai, Head Constable,
that the trial is on the verge of completion and evidence of I.O. is
also recorded.

2. Permission
is granted. The application stands disposed of as withdrawn. Rule
discharged.

(RAJESH
H. SHUKLA, J.)

jani

   

Top