Gujarat High Court
Saiyed vs State on 25 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/9766/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9766 of 2010
=========================================
SAIYED
MOIZMIYA MANUMIYA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR MM
TIRMIZI for
Applicant(s) : 1 - 3.
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/08/2010
ORAL
ORDER
After
some arguments, Mr.M.M. Tirmizi, learned counsel for the applicants,
seeks permission to withdraw the present application.
Permission
as prayed for is granted. Present application is disposed of as
withdrawn.
(Z.
K. Saiyed, J)
Anup
Top