Gujarat High Court High Court

Rahim vs State on 5 June, 2008

Gujarat High Court
Rahim vs State on 5 June, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7008/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7008 of 2008
 

In


 

CRIMINAL
APPEAL No. 331 of 2003
 

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

 

RAHIM
@ RAHLI RUSTAMBHAI MALEK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YOGESH S LAKHANI for
Applicant(s) : 1,MR SL VAISHYA for Applicant(s) : 1, 
MR RC
KODEKAR, APP, for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 05/06/2008 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. R.C. Kodekar, waives service of Rule on behalf of the
respondent ? State.

Heard.

Learned Advocate for the applicant, after arguing the matter for some
times, seeks permission to withdraw this Application. Permission
granted. Dismissed as withdrawn. Rule discharged.

Date
: June 05, 2008 (Z.K.SAIYED,J.)

sas

   

Top