Gujarat High Court
Mohammed vs State on 24 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/14022/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14022 of 2008
=========================================================
MOHAMMED
USMAN ABDULGANI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MM TIRMIZI for
Applicant(s) : 1,
MR RC KODEKAR APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 24/10/2008
ORAL
ORDER
Learned
counsel sought permission to withdraw the petition with a view to
submit before respondent No.2 his proposal to comply with the
relevant provisions and pay whatever amount was legally due. Without
expressing any opinion on the offer of the petitioner, the petition
is disposed as withdrawn.
(D.H.WAGHELA,
J.)
Hitesh
Top