Gujarat High Court High Court

Mohamed vs State on 17 August, 2010

Gujarat High Court
Mohamed vs State on 17 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/189/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 189 of 2010
 

 
 
=========================================================

 

MOHAMED
HASHIM MOHAMED KASIM PROPRIETOR OF BHARAT TEXTILES - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EE SAIYED for
Applicant(s) : 1, 
MR DEVANG VYAS, APP for Respondent(s) : 1, 
MR
RR MARSHAL SR COUNSEL WITH MR ADIL R MIRZA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 17/08/2010 

 

 
 
ORAL
ORDER

Learned
counsel for petitioner seeks permission to withdraw the petition
keeping all the contentions open.

Petition
stands disposed of accordingly.

(Akil
Kureshi,J.)

(raghu)

   

Top