Gujarat High Court
Ashik vs State on 16 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15783/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15783 of 2011
In
CRIMINAL
MISC.APPLICATION No. 14717 of 2011
In
CRIMINAL MISC.APPLICATION No. 13498 of 2011
=========================================================
ASHIK
ABDUL SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 16/11/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw the
application. Permission is granted. The application stands disposed
of as withdrawn.
(Z.K.SAIYED,J.)
ynvyas
Top