Gujarat High Court
Mohammad vs State on 24 June, 2011
Gujarat High Court Case Information System Print CR.MA/1975/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 1975 of 2011 ========================================================= MOHAMMAD RAFIQ FAKRUDDIN NAGINGAR & 2 - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : M/S THAKKAR ASSOC. for Applicant(s) : 1 - 3. Mr.Pujari, APP for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE MD SHAH Date : 24/06/2011 ORAL ORDER
Learned
advocate for the applicants seeks permission to withdraw this
application at this stage without prejudice to the rights and
contentions of the applicants. Permission as prayed for is granted.
This application stands disposed of as withdrawn.
(
M.D.Shah, J )
srilatha
Top