Gujarat High Court
Sarifabibi vs State on 27 October, 2010
Gujarat High Court Case Information System Print CR.MA/13036/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 13036 of 2010 ========================================================= SARIFABIBI IJMATKHAN PATHAN & 1 - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR.MRUDUL M BAROT for Applicant(s) : 1 - 2. MR HH PARIKH Ld. APP for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 27/10/2010 ORAL ORDER
Rule.
Ld. APP waives service of rule on behalf of the respondent-State.
Learned
advocate for the applicant seeks permission to withdraw this
application. Permission is granted. This application stands disposed
of as withdrawn. Rule is discharged.
(Z.K.
SAIYED, J)
mandora/
Top