Gujarat High Court High Court

Mustaqali vs State on 8 December, 2010

Gujarat High Court
Mustaqali vs State on 8 December, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2430/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2430 of 2010
 

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

 

MUSTAQALI
PIRBAX MIRZA & 3 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MT SAIYAD for
Applicant(s) : 1 - 4. 
MR M.R. MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/12/2010 

 

ORAL
ORDER

Mr.Saiyed,
learned advocate appearing on
behalf of the petitioners seeks permission to withdraw the present
petition.

Permission
is accordingly granted. Present petition is dismissed as withdrawn.

[M.R.

SHAH, J.]

rafik

   

Top