Gujarat High Court High Court

Appearance: vs Ms Banna S Dutta For on 12 October, 2011

Gujarat High Court
Appearance: vs Ms Banna S Dutta For on 12 October, 2011
Author: C.K.Buch, Honourable H.H.Mehta,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CRIMINAL APPLICATION No 798 of 2000




     --------------------------------------------------------------
     MOHANED FARUK ALIAS ADBUL     REHMAN ABDUL HEMEED SHAIKH
Versus
     NAFISABANU YASINMIYA SHAIKH
     --------------------------------------------------------------
     Appearance:
          MR MH BAREJIA for Petitioner
          MS BANNA S DUTTA for Respondent No. 1
          PUBLIC PROSECUTOR for Respondent No. 3


     --------------------------------------------------------------


              CORAM : MR.JUSTICE C.K.BUCH
                                 and
                      MR.JUSTICE H.H.MEHTA


              Date of Order: 01/03/2001


ORAL ORDER

Learned counsel for the petitioner Mr.
Bareja submits that petitioner intends to withdraw this
habeas corpus petition as parties are thinking to settle
the dispute out of Court. Therefore at this stage the
petitioner is permitted to withdraw the same. This
petition is disposed of as withdrawn. No costs.

This petition is disposed of without
going into the merits of the matter.

Date:-01.03.2001.[C.K.BUCH,J.]

[H.H.MEHTA,J.]