Gujarat High Court High Court

Sohil vs State on 3 August, 2011

Gujarat High Court
Sohil vs State on 3 August, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1785/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1785 of 2011
 

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


 

SOHIL
HUSENUDDIN KADARI & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SHAKIL S SHAIKH for
Applicant(s) : 1 - 4. 
MR. DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 03/08/2011 

 

 
 
ORAL
ORDER

After
making some submissions, Shri Shaikh, learned advocate for the
petitioners seeks permission to withdraw the present application.
Permission is accordingly granted. Application is dismissed as
withdrawn.

(M.R.SHAH,J.)

kaushik

   

Top