Gujarat High Court
Bashruddin vs State on 18 August, 2010
Gujarat High Court Case Information System
Print
SCA/5145/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5145 of 1992
==============================================================
BASHRUDDIN
A QURESHI - Petitioner(s)
Versus
STATE
OF GUJARAT & 10 - Respondent(s)
==============================================================
Appearance
:
MR
MH BAREJIA for
Petitioner(s) : 1,
MR VM PANCHOLI for Respondent(s) : 1,
None
for Respondent(s) : 2 - 6,9 - 11.
DELETED for Respondent(s) : 7 -
8.
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/10/2005
ORAL
ORDER
Mr.
M.H. Barejia learned advocate for the petitioner has submitted a note
wherein he has sought permission to withdraw the petition. Permission
as prayed for is granted. The petition stands disposed of as
withdrawn. Rule is discharged with no order as to costs.
(K.
S. JHAVERI, J.)
pravin/
*
Top