Gujarat High Court High Court

Meraj vs State on 11 November, 2011

Gujarat High Court
Meraj vs State on 11 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/56120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 561 of 2008
 

 
 
============================================
 

MERAJ
SHEIKH MUHAMMAD SHEIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================ 
Appearance
: 
MR TEJAS P
SATTA for Applicant(s) : 1, 
MR RC KODEKAR
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, 
NOTICE SERVED BY DS
for Respondent(s) : 2 -
3. 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 26/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
petition.

Permission
granted as prayed for. Matter stands disposed of as withdrawn.
Notice is discharged.

[ANANT
S. DAVE, J.]

//smita//

   

Top