Gujarat High Court
Saiyed vs State on 25 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/11006/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11006 of 2006
In
CRIMINAL
APPEAL No. 361 of 1999
=======================================================
SAIYED
MUSTUFAMIYA AKBARMIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
MS
JAYSHREE C BHATT for Applicant(s) : 1,
MR RC
KODEKAR APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 06/10/2006
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Learned
counsel for the applicant, Ms.J.C. Bhatt seeks permission to withdraw
this application. Permission is granted. This application stands
disposed of as withdrawn.
(R.P.DHOLAKIA,
J.) (H.B. ANTANI, J.)
/patil
Top