Gujarat High Court
Shakilbhai vs State on 1 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/2695/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2695 of 2010
In
CRIMINAL
MISC.APPLICATION No. 5487 of 2009
=========================================================
SHAKILBHAI
AIYUBBHAI VAHORA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MM TIRMIZI for
Applicant(s) : 1,
MR MAULIK G NANAVATI, ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 01/04/2010
ORAL
ORDER
After
arguing for some time, when the Court is not inclined to grant the
prayers made in the application, Mr.M.M.Tirmizi, learned counsel for
the applicant, prays that he may be permitted to withdraw the
application. Permission to do so is granted. The application is
disposed of as withdrawn.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top