Gujarat High Court High Court

Saiyed vs State on 30 March, 2010

Gujarat High Court
Saiyed vs State on 30 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2762/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2762 of 2010
 

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

 

SAIYED
MAHAMMED MASUMMIYA HUSENMIYA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Applicant(s) : 1 - 2. 
MR DC SEJPAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR YM THAKORE for Respondent(s) : 1, 
MR AMIT
M BAROT for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 30/03/2010 

 

ORAL
ORDER

Learned
advocate for the applicants seeks permission to withdraw
this application as the applicants have already surrendered.

In
view of the above, permission as prayed for is granted. The
application stands disposed of as withdrawn. Rule is discharged.

[H.B.ANTANI, J.]

pirzada/-

   

Top