Gujarat High Court
Sindhi vs State on 11 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/9291/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9291 of 2010
=========================================================
SINDHI
NILOFAR ANWARHUSEN & 3 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
SOEB R BHOHARIA for
Applicant(s) : 1 - 4.VALIMOHAMMED PATHAN for Applicant(s) : 1 - 4.
MS
MINI NAIR ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 11/08/2010
ORAL
ORDER
Learned
advocate appearing on behalf of the applicants, seeks permission to
withdraw the application.
Permission
as prayed for, is granted. The application stands disposed of as
withdrawn.
(Z.K.SAIYED,
J.)
ynvyas
Top