Gujarat High Court
Asifkhan vs State on 3 August, 2011
Gujarat High Court Case Information System
Print
CR.RA/280/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 280 of 2011
=========================================
ASIFKHAN
BADALKHAN PATHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
KUNAL S SHAH for
Applicant(s) : 1,
MR M A ZALA for Applicant(s) : 1,
MR LB DABHI, APP
for Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) :
2,
None for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/08/2011
ORAL
ORDER
Shri
Kunal Shah, learned advocate appearing on behalf of the applicant,
under instructions from his client, seeks permission to withdraw the
present Revision Application. Permission is accordingly granted.
The present Revision Application is dismissed as withdrawn,
(M.R.
SHAH, J.)
siji
Top