Gujarat High Court High Court

Safdar vs State on 14 June, 2010

Gujarat High Court
Safdar vs State on 14 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4921/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4921 of 2010
 

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

SAFDAR
HUSSAIN MUNIRMIYAN MALEK & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MR EE SAIYED for Applicant(s) :
1 - 2. 
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for Respondent(s)
: 1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 14/06/2010 

 

ORAL
ORDER

This
application under Section 482 of the Code of Criminal Procedure, 1973
is preferred by the applicants-original accused against the order
passed by learned trial Judge, by which, the application for analysis
of the substance in question namely ‘brown sugar’ came to be
rejected.

At
the outset, Mr. E.E. Saiyed, learned advocate for the applicants
submit that he would like to raise a plea about quality and quantity
test of brown sugar at appropriate stage of trial and seeks
permission to withdraw this application.

Permission,
as prayed for, is granted. Matter stands disposed of as withdrawn at
this stage.

[ANANT
S. DAVE, J.]

//smita//

   

Top