Gujarat High Court High Court

Shamsul vs State on 10 December, 2010

Gujarat High Court
Shamsul vs State on 10 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13409/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13409 of 2010
 

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


 

SHAMSUL
FARAQUL HODA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
MOUSAM R YAGNIK for
Applicant(s) : 1, 
MS kRINA CALLA, APP for Respondent(s) : 1, 
MR
PS CHAMPANERI for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 10/12/2010 

 

 
 
ORAL
ORDER

RULE.

Ms. Krina Calla, learned Additional
Public Prosecutor waives service of rule on behalf of the
respondent – State.

Ms.

Mousam Yagnik, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application at this stage
with a liberty to file afresh in case of changed circumstances.

Permission
as prayed for is granted. The present application is dismissed as
withdrawn. Rule is discharged.

(M.R.

SHAH, J.)

siji

   

Top