Gujarat High Court High Court

Criminal Misc.Application No. … vs Mr A.J.Desai on 2 August, 2010

Gujarat High Court
Criminal Misc.Application No. … vs Mr A.J.Desai on 2 August, 2010
Author: D.A.Mehta,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 5902 of 2002



     --------------------------------------------------------------
     MOHAMMAD TOFIK BARKAT ULLAKHA
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Criminal Misc.Application No. 5902 of 2002
          MR SUNIL C PATEL for Petitioner No. 1
          MR A.J.DESAI,PUBLIC PROSECUTOR for Respondent No.1


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


              CORAM : MR.JUSTICE D.A.MEHTA


              Date of Order: 25/11/2002


ORAL ORDER

1.The learned advocate for the applicant seeks
permission to withdraw the application. Permission
granted. The petition stands disposed of as rejected.

(D.A. MEHTA,J.)

#Savariya#