Gujarat High Court High Court

Malek vs State on 13 July, 2010

Gujarat High Court
Malek vs State on 13 July, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5196/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5196 of 2010
 

In


 

CRIMINAL
APPEAL No. 697 of 2010
 

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

 

MALEK
NASRATKHAN @ NASIBKHAN RASULKHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PP MAJMUDAR for
Applicant(s) : 1, 
MR LB DABHI, APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 13/07/2010 

 

 
 
ORAL
ORDER

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

Mr.

P.P. Majmudar, learned advocate for the applicant seeks leave to
withdraw the application. Mr. L.B. Dabhi, Ld. APP has no objection
if leave, as prayed for, is granted. Hence, leave, as prayed for, is
granted. Application stands rejected as withdrawn.

(A.M.Kapadia,J)

(J.C.Upadhyaya,J)

*
Pansala.

   

Top