Gujarat High Court
Mohammadyasin vs State on 23 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/13197/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13197 of 2010
In
CRIMINAL
MISC.APPLICATION No. 5146 of 2010
=========================================================
MOHAMMADYASIN
MOHAMMADHANIF SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
CHETAN B RAVAL for
Applicant(s) : 1,
MR HH PARIKH ld. APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/11/2010
ORAL
ORDER
Rule.
Ld. APP waives service of rule on behalf of the respondent-State.
Learned
advocate for the applicant seeks permission to withdraw this
application. Permission is granted. This application stands disposed
of as withdrawn. Rule is discharged.
(Z.K.
SAIYED, J)
mandora/
Top