Gujarat High Court High Court

Sirajkhan vs State on 28 April, 2011

Gujarat High Court
Sirajkhan vs State on 28 April, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5215/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 5215 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 4426 of 2011
 

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

 

SIRAJKHAN
HAJI SIDDIQ AHMED - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA KHARADI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2, 4, 
MR HITESH S PADHYA for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 28/04/2011 

 

 
 
ORAL
ORDER

Mr.

M.A. Kharadi, learned advocate for the applicant seeks permission to
withdraw the application at this stage.

The
permission to withdraw the application is granted. The civil
application stands disposed of as withdrawn.

(K.M.THAKER,J.)

Suresh*

   

Top