Gujarat High Court
Aiyub vs State on 19 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14750/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14750 of 2011
=========================================
AIYUB
MAHOMAD PATEL & 8 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
AMIT N CHAUDHARY for
Applicant(s) : 1 - 9.
MR KL PANDYA, LD. ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 19/10/2011
ORAL
ORDER
Rule.
Mr.K.L. Pandya, learned
Additional Public Prosecutor, wavies service of notice of Rule on
behalf of respondent-State.
After
some arguments, learned counsel for the applicants seek permission
to withdraw the present application.
Permission
as prayed for is granted. Present application stands disposed of
accordingly. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top