Gujarat High Court High Court

Anwar vs State on 25 July, 2011

Gujarat High Court
Anwar vs State on 25 July, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9622/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9622 of 2011
 

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


 

ANWAR
VAJARAM NAT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MS
ARCHANA R ACHARYA for
Applicant(s) : 1, 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 25/07/2011
 

ORAL
ORDER

After
some arguments, Ms.Archana Acharya, learned counsel for the
applicant, seeks permission to withdraw the present application.

Permission
as prayed for is granted. Present application is disposed of as
withdrawn. Rule is
discharged.

(Z.

K. Saiyed, J)

Anup

   

Top