Gujarat High Court
Abdulgani vs State on 3 June, 2011
Gujarat High Court Case Information System
Print
R/SCR.A/1332/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No 1332 of 2011
=============================================
ABDULGANI
MUSABHAI SHAIKH....Applicant(s)
Versus
STATE
OF GUJARAT & 6....Respondent(s)
=============================================
Appearance:
MR
VA MANSURI as ADVOCATE for the Applicant(s) No. 1
MR
JK SHAH, LD. ADDL. PUBLIC PROSECUTOR for the RESPONDENT(s) No.1
=============================================
CORAM:
HONOURABLE
MS.JUSTICE B.M.TRIVEDI
Date : 03/06/2011
ORAL ORDER
Mr.V.M. Mansuri,
learned advocate for the petitioner,
seeks permission to withdraw the present petition unconditionally.
Permission as prayed
for is granted. Present petition stands disposed of as withdrawn.
(BELA
TRIVEDI, J)
Anup
Page
1 of 1
Top