Gujarat High Court High Court

Ismailbhai vs State on 10 March, 2010

Gujarat High Court
Ismailbhai vs State on 10 March, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7249/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7249 of 2009
 

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

 

ISMAILBHAI
ISAPBHAI RAVAT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DAIFRAZ HAVEWALLA for
Applicant(s) : 1, 
MR AJ DESAI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
MR BS PATEL for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 10/03/2010
 

ORAL
ORDER

Mr.

Daifraz Havewalla, learned counsel for the applicant, seeks
permission to withdraw this application.

Permission
as prayed for is granted. Accordingly, this application is disposed
of as withdrawn.

(Z.

K. Saiyed, J)

Anup

   

Top