Gujarat High Court High Court

Mohammad vs State on 11 August, 2010

Gujarat High Court
Mohammad vs State on 11 August, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/881/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 881 of 2009
 

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

MOHAMMAD
SALIM MOHAMMAD HANIF SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
MHM SHAIKH for Applicant(s) : 1, 
Mr.Tushar Mehta,learned
Addl.Advocate General, with Mr.J.M.Panchal,Special Public Prosecutor
with Mr.U.A.Trivedi and Mr.K.J.Panchal, Addl.Special Public
Prosecutors for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 12/05/2009 

 

 
 
ORAL
ORDER

After
arguing the matter for some time,when the court is not inclined to
grant the relief prayed for in the application,
Mr.M.H.M.Shaikh,learned counsel for the applicant prays that he may
be permitted to withdraw the application. Permission to do so is
granted. The application is disposed of as withdrawn.

(Smt.Abhilasha Kumari,J)

arg

   

Top