Gujarat High Court
Asif vs State on 17 November, 2011
Gujarat High Court Case Information System
Print
SCA/16851/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16851 of 2011
=========================================================
ASIF
HUSSEIN @ ASIF SHIKARI KARIM SHIEKH - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MM TIRMIZI for
Petitioner(s) : 1,
MS CHETNA SHAH, Assistant Government Pleader
for Respondent(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 1
- 2.
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/11/2011
ORAL ORDER
Rule.
Ms.Chetna Shah, learned Assistant Government Pleader, waives
service of Rule on behalf of the respondent-State.
Heard
Mr.M.M.Tirmizi, learned advocate for the applicant. He submits that
order of detention is revoked by the authority. He seeks permission
to withdraw this application. Permission as prayed for is granted in
view of statement made by the learned counsel for the applicant. This
application stands disposed of as withdrawn. Rule is discharged.
(Z. K. SAIYED,
J.)
kks
Top