Gujarat High Court
Mohammad vs State on 24 June, 2011
Gujarat High Court Case Information System
Print
CR.MA/1975/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1975 of 2011
=========================================================
MOHAMMAD
RAFIQ FAKRUDDIN NAGINGAR & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
M/S
THAKKAR ASSOC. for
Applicant(s) : 1 - 3.
Mr.Pujari, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/06/2011
ORAL
ORDER
Learned
advocate for the applicants seeks permission to withdraw this
application at this stage without prejudice to the rights and
contentions of the applicants. Permission as prayed for is granted.
This application stands disposed of as withdrawn.
(
M.D.Shah, J )
srilatha
Top