Gujarat High Court
Sattarkhan vs State on 21 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/13154/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13154 of 2009
=========================================
SATTARKHAN
AHEMADKHAN PATHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
MM TIRMIZI for
Applicant(s) : 1,
MR HL JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 15/01/2010
ORAL
ORDER
Rule.
Mr. H.L. Jani, learned APP, waives service of rule on behalf of the
respondent State.
Learned
advocate Mr. Tirmizi states that as at least two witnesses are now
already examined and the trial has commenced, he does not press the
present application. Learned APP Mr. Jani has no objection. The
present application accordingly stands disposed of as not pressed.
Rule is discharged.
(Rajesh
H. Shukla, J.)
(hn)
Top