Gujarat High Court
Mehboobkhan vs State on 12 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/12777/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12777 of 2011
In
SPECIAL
CRIMINAL APPLICATION No. 1938 of 2011
=========================================
MEHBOOBKHAN
THAKERKHAN BIHARI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
PARTY-IN-PERSON
for Applicant(s) : 1,
MR.
MAULIK NANAVATI, LD. ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/09/2011
ORAL
ORDER
After
some arguments, learned counsel for the applicant seeks permission
to withdraw the present application.
Permission
as prayed for is granted. Present application stands disposed of
accordingly.
(Z.
K. Saiyed, J)
Anup
Top