Gujarat High Court
Mohamad vs State on 27 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/2321/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2321 of 2011
In
CRIMINAL
APPEAL No. 1852 of 2005
=========================================================
MOHAMAD
HANIF @ BANTI DILAWARBHAI MAKWANA, THRO' DILWARBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MM TIRMIZI for
Applicant(s) : 1,MR MAHESH K POOJARA for Applicant(s) : 1,
MR KL
PANDYA ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1
-2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 25/02/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr Balwantsinh Solanki on behalf of Mr Pujara seeks
permission to withdraw this application. Permission as prayed for is
granted. The application stands disposed of as withdrawn.
Criminal
Appeal Nos.1774 and 1852 of 2005 be listing for final hearing.
(A.L.
DAVE, J.)
(R.M.
CHHAYA, J.)
zgs/-
Top