Gujarat High Court
Criminal Misc.Application No. … vs Mr Mhm Shaikh For Petitioner No on 3 August, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 9243 of 2002
--------------------------------------------------------------
MOHAMMAD ARIF ASHAFAQ UR REHMAN SHAIKH
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 9243 of 2002
MS RATNA VORA for Petitioner No. 1
MR MHM SHAIKH for Petitioner No. 1
Mr.S.J.Dave,A.P.P for Respondent No. 1
MRS SUMAN KHARE for Respondent No. 2
--------------------------------------------------------------
CORAM : MR.JUSTICE D.H.WAGHELA
Date of Order: 02/05/2003
ORAL ORDER
After arguing at some length, the learned Counsel
for the petitioner sought permission to withdraw the
petition with a view to filing appropriate application
for discharge, if so advised, in the trial Court.
Permission being granted, petition stands disposed as
withdrawn. Notice is discharged with no orders as to
costs.
(D.H.Waghela,J.)
stanley-dhw.