Gujarat High Court High Court

Rizwan vs State on 2 December, 2010

Gujarat High Court
Rizwan vs State on 2 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14403/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14403 of 2010
 

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

RIZWAN
MOHAMMAD FAROOQ RANGREZ - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance : 
MR
EE SAIYED for Applicant(s) : 1,MR SIKANDER SAIYED for Applicant(s) :
1,
 

Mr.
L.R. Poojari, Additional Public Prosecutor, for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 02/12/2010 

 

 
 
ORAL
ORDER

Learned
counsel for the applicant seeks permission to withdraw this
application at this stage.

Permission
is granted.

This
application stands disposed of as withdrawn.

(ANANT
S. DAVE, J.)

(swamy)

   

Top