Gujarat High Court
Abdurrazak vs State on 10 October, 2008
Gujarat High Court Case Information System
Print
SCA/2585620/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 25856 of 2007
======================================
ABDURRAZAK
ABDUL WAHAB SHAIKH & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
MA KHARADI for Petitioner(s) : 1 -
3.
GOVERNMENT PLEADER for
Respondent(s) : 1,
None
for Respondent(s) : 2,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 10/10/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
After
hearing the matter for some time, learned counsel for the
petitioners seeks permission to withdraw the petition. Permission
granted. Petition stands disposed of as withdrawn.
(K.S.Radhakrishnan,
C.J.)
(Akil Kureshi, J.)
(vjn)
Top