Gujarat High Court High Court

Mohammadrashid vs State on 9 December, 2010

Gujarat High Court
Mohammadrashid vs State on 9 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14883/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14883 of 2010
 

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


 

MOHAMMADRASHID
YUSUFBHAI SANDHI-THRO' FIROZBANU M SANDHI & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MS
KRISHNA U MISHRA for
Applicant(s) : 1 - 3. 
MR. L.R. PUJARI, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 09/12/2010 

 

 
 
ORAL
ORDER

Ms.

Krishna Mishra, learned advocate for the applicants seeks permission
to withdraw the present application. Permission is granted
accordingly. Application is dismissed as withdrawn.

(M.R.SHAH,J.)

kaushik

   

Top