Gujarat High Court
Asifbhai vs State on 21 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15392/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15392 of 2011
=========================================
ASIFBHAI
SARFUDDIN RAJAIWALA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
SOEB R BHOHARIA for Applicant(s) : 1,VALIMOHAMMED PATHAN for
Applicant(s) : 1,
MR. H.L.JANI, APP for Respondent(s) : 1,
None
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 21/11/2011
ORAL
ORDER
The
present Criminal Misc. Application has been filed under Section 482
of the Criminal Procedure Code for the prayer that Criminal Case
No.88 of 2011 pending in the Court of learned Metropolitan
Magistrate, Court No.1, Ahmedabad may be quashed and set aside on
the ground stated in the Application.
Learned
Advocate Mr. S.R.Bhohariya for the Applicant seeks permission to
withdraw the present Criminal Misc. Application.
Permission
as prayed for is granted. The present Application stands disposed
of as withdrawn.
(Rajesh
H. Shukla,J)
Jayanti*
Top