Gujarat High Court
Najima vs State on 7 October, 2008
Gujarat High Court Case Information System
Print
SCR.A/19/8308 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1983 of 2008
=========================================================
NAJIMA
W/O.JALA ALTU SHAIKH - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
HEMANT B RAVAL for
Applicant(s) : 1,MR KAILASH S VARMA for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 07/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Heard
learned advocate Mr.H.B.Raval, He seeks permission to withdraw this
petition. Learned APP Mr.Dabhi was heard and he has no objection.
Permission granted. The petition stands withdrawn and dismissed.
(J.R.Vora,J)
(Sharad
D.Dave,J)
pathan
Top