Gujarat High Court High Court

Aabid vs State on 13 December, 2010

Gujarat High Court
Aabid vs State on 13 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14935/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14935 of 2010
 

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


 

AABID
AIYUB @ DADDU RANGREJ & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
SOEB R BHOHARIA for
Applicant(s) : 1 - 2.MR ABDULSAMAD SHAIKH for Applicant(s) : 1 -
2. 
MS KRINA P CALLA, APP for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/12/2010  
 
ORAL ORDER

Learned
advocate for the applicants seeks permission to withdraw this
application at this stage.

Permission
is granted. The application stands disposed of as withdrawn.

[Anant
S. Dave, J.]

mrpandya

   

Top