Gujarat High Court
Istiyak vs State on 16 June, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/3206/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 3206 of 2011
In
CRIMINAL APPEAL no 355 of 2011
================================================================
ISTIYAK
AHMAD ABDULRASID ANSARI....Applicant(s)
Versus
STATE
OF GUJARAT....Respondent(s)
================================================================
Appearance:
MR
HRIDAY BUCH as ADVOCATE for the Applicant(s) No. 1
Mr.KARTIK
PANDYA, ADDL. PUBLIC PROSECUTOR for RESPONDENT No.1.
================================================================
CORAM:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 16/06/2011
ORAL
ORDER
(PER
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
After the matter was heard at
length Mr.Hriday Buch for the applicant seeks permission to withdraw
the application at this stage. Permission is granted. The
application is disposed of as withdrawn.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Page
1 of 1
Top