Gujarat High Court
Umarfaruk vs State on 3 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/14362/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14362 of 2010
=========================================
UMARFARUK
NAJIMBHAI KADARI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
SOEB R BHOHARIA for
Applicant(s) : 1,
MR ABDUL S AMAD SHAIKH for Applicant(s) : 1,
MR MR
MENGDEY, APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/12/2010
ORAL
ORDER
Shri
Soeb Boharia, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application. Permission is
accordingly granted. The present application is dismissed as
withdrawn.
(M.R.
SHAH, J.)
siji
Top