Gujarat High Court
Criminal Misc.Application No. … vs Mr Pr Abichandani on 30 August, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 3581 of 2002
--------------------------------------------------------------
MOHAMMAD ASLAM MOHAMMAD UMAR SHAIKH
Versus
THE STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 3581 of 2002
MS RATNA VORA for Petitioner No. 1
MR PR ABICHANDANI, A.P.P. for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE B.J.SHETHNA
Date of Order: 29/06/2002
ORAL ORDER
Rule. Learned A.P.P. Shri P.R.Abichandani,
waives service of Rule.
Ms.Vora for the petitioner states that the
petitioner accused is one of the accused No.9 in Criminal
misc. Application No.3554 of 2002 filed by in all 10
accused. The said mattter is pending before my learned
brother R.P.Dholakia, J. Therefore, she wants to withdraw
this petition. Permission granted. Dismissed as
withdrawn. Rule discharged.
Date : June 29, 2002(B.J.Shethna, J.)
*sas*