Gujarat High Court High Court

Salim vs State on 29 July, 2010

Gujarat High Court
Salim vs State on 29 July, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7311/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7311 of 2010
 

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

 

SALIM
AHMED MUSTAQ AHMED SAIYED - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PP MAJMUDAR for
Applicant(s) : 1, 
MR KP RAWAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 29/07/2010 

 

 
ORAL
ORDER

After
arguing for some time, when the Court is not inclined to grant bail,
Mr.P.P.Majmudar, learned counsel for the applicant, prays that he may
be permitted to withdraw the application.

Permission
to do so is granted. The application is disposed of as withdrawn.
Notice is discharged.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top