Gujarat High Court
Kaiyumuddin vs State on 18 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14823/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14823 of 2011
======================================
KAIYUMUDDIN
SHARIFUDDIN FARUKI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
======================================
Appearance
:
MR
MAHENDRA K PATEL for Applicant(s) : 1,
MS CM SHAH ADDITIONAL
PUBLIC PROSECUTOR for Respondent(s) :
1,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 18/10/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw the
application with a liberty to file afresh after filing of the
charge-sheet. Permission is granted. The application stands disposed
of as withdrawn.
(Z.K.SAIYED,J.)
ynvyas
Top