Gujarat High Court High Court

Azruddin vs State on 1 December, 2010

Gujarat High Court
Azruddin vs State on 1 December, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14490/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14490 of 2010
 

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

AZRUDDIN
RUKNODDIN KURESHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

======================================
 
Appearance : 
MS
SEJAL V SUTARIA for Applicant
 

Mr.
Kartik Pandya, APP, for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 01/12/2010 

 

 
 
ORAL
ORDER

Learned
counsel for the applicant seeks permission to withdraw this
application at this stage with a view to approach the Sessions Court
in view of release of co-accused, on the ground of parity.

Permission
is granted.

This
application stands disposed of as withdrawn.

(ANANT
S. DAVE, J.)

(swamy)

   

Top