Gujarat High Court High Court

Salim vs State on 24 December, 2010

Gujarat High Court
Salim vs State on 24 December, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13006/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13006 of 2010
 

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

 

SALIM
IBRAHIM MOD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SANDEEP N BHATT for
Applicant(s) : 1, 
MR HL JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 24/12/2010 

 

 
 
ORAL
ORDER

On
instructions of Mr. P.C. Vyas, Head Constable Mr. H.L. Jani, learned
APP at the outset submitted that the trial has already commenced and
the matter is posted for hearing of arguments. In view of the above,
learned advocate for the petitioner does not press this application.
This application stands disposed of as withdrawn. Rule is discharged.

mathew
[H.B. ANTANI, J.]

   

Top