Gujarat High Court
Mohammed vs State on 26 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/3324/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3324 of 2010
=========================================================
MOHAMMED
RASHID @ HAWALDAR YUSUFBHAI SANDHI (MANIAR) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR MM
TIRMIZI for
Applicant(s) : 1,
MR UA TRIVEDI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 26/07/2010
ORAL
ORDER
After
some arguments, Mr.M.M. Tirmizi, learned counsel for the applicant,
seeks permission to withdraw the present application.
Permission
as prayed for is granted. Present application is disposed of as
withdrawn. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top