Gujarat High Court
Saiyed vs State on 30 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2762/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2762 of 2010
=========================================================
SAIYED
MAHAMMED MASUMMIYA HUSENMIYA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MM TIRMIZI for
Applicant(s) : 1 - 2.
MR DC SEJPAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
MR YM THAKORE for Respondent(s) : 1,
MR AMIT
M BAROT for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 30/03/2010
ORAL
ORDER
Learned
advocate for the applicants seeks permission to withdraw
this application as the applicants have already surrendered.
In
view of the above, permission as prayed for is granted. The
application stands disposed of as withdrawn. Rule is discharged.
[H.B.ANTANI, J.]
pirzada/-
Top