Gujarat High Court
Sharifsha vs State on 16 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15003/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15003 of 2011
=========================================================
SHARIFSHA
DARABSHA FAKIR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
BC DAVE for
Applicant(s) : 1,MR KUNAL B DAVE for Applicant(s) : 1,
MS CHETNA
SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 16/11/2011
ORAL
ORDER
Heard
learned Advocate for the applicant and learned APP, appearing on
behalf of the respondent – State.
After
some arguments, learned Advocate for the applicant seeks permission
to withdraw this application. Permission granted. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top