Gujarat High Court High Court

Mehboobkhan vs State on 12 September, 2011

Gujarat High Court
Mehboobkhan vs State on 12 September, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12777/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12777 of 2011
 

In


 

SPECIAL
CRIMINAL APPLICATION No. 1938 of 2011
 

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


 

MEHBOOBKHAN
THAKERKHAN BIHARI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MR.
MAULIK NANAVATI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 12/09/2011
 

ORAL
ORDER

After
some arguments, learned counsel for the applicant seeks permission
to withdraw the present application.

Permission
as prayed for is granted. Present application stands disposed of
accordingly.

(Z.

K. Saiyed, J)

Anup

   

Top