Gujarat High Court
Meraj vs State on 11 November, 2011
Gujarat High Court Case Information System
Print
SCR.A/56120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 561 of 2008
============================================
MERAJ
SHEIKH MUHAMMAD SHEIKH - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
============================================
Appearance
:
MR TEJAS P
SATTA for Applicant(s) : 1,
MR RC KODEKAR
ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE SERVED BY DS
for Respondent(s) : 2 -
3.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 26/08/2008
ORAL
ORDER
Learned
advocate for the petitioner seeks permission to withdraw this
petition.
Permission
granted as prayed for. Matter stands disposed of as withdrawn.
Notice is discharged.
[ANANT
S. DAVE, J.]
//smita//
Top