Gujarat High Court
Nizamuddin vs State on 6 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/12552/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12552 of 2008
In
CRIMINAL
APPEAL No. 179 of 2006
=========================================================
NIZAMUDDIN
KAMARUDDIN SHAIKH - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
MS
SUNITA R BHARDVAJ for
Applicant.
MR UR BHATT, APP, for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 06/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
Advocate for the applicant seeks permission to withdraw this
application. Permission as prayed for is granted. The application
stands disposed of as withdrawn.
[
A.L. Dave,J.]
[
J.C.Upadhyaya,J.]
(patel)
Top