Gujarat High Court
Mohamed vs State on 17 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/189/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 189 of 2010
=========================================================
MOHAMED
HASHIM MOHAMED KASIM PROPRIETOR OF BHARAT TEXTILES - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s) : 1,
MR DEVANG VYAS, APP for Respondent(s) : 1,
MR
RR MARSHAL SR COUNSEL WITH MR ADIL R MIRZA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 17/08/2010
ORAL
ORDER
Learned
counsel for petitioner seeks permission to withdraw the petition
keeping all the contentions open.
Petition
stands disposed of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top