Gujarat High Court
Special Criminal Application No. … vs Mr Aj Desai on 2 August, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CRIMINAL APPLICATION No.799 of 2002
--------------------------------------------------------------
NASIRKHAN @ BUMBIYA SABIRKHAN
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Special Criminal Application No. 799 of 2002
MS KD PARMAR for Applicant No. 1
MR AJ DESAI, APP for Respondent No. 1
.......... for Respondent No. 2-3
--------------------------------------------------------------
CORAM : MR.JUSTICE D.A.MEHTA
Date of Order: 25/11/2002
ORAL ORDER
The learned advocate for the applicant seeks
permission to withdraw this application for furlough
leave. Permission granted. The application stands
disposed off accordingly.Sd/-
[ D.A.MEHTA, J ]
*****
‘Bhavesh’