Gujarat High Court
The vs Rafiq on 6 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/6121/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6121 of 2007
With
CRIMINAL
MISC.APPLICATION No. 6122 of 2007
=================================================
THE
DEPUTY COMMISSIONE OF CUSTOMS - Applicant(s)
Versus
RAFIQ
IBRAHIM MEMON & 1 - Respondent(s)
=================================================
Appearance :
MR
RJ OZA for Applicant(s) : 1,
MR PR NANAVATI for Respondent(s) :
1,
MR UMESH TRIVEDI, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 06/04/2010
COMMON ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel for the applicant sought for and is permitted to withdraw
these applications. However, withdrawal of these applications will
not stand in the way of the concerned person to move before the Court
of competent jurisdiction for appropriate relief.
These
applications stand disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top