Gujarat High Court High Court

Shakilbhai vs State on 1 April, 2010

Gujarat High Court
Shakilbhai vs State on 1 April, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2695/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2695 of 2010
 

In


 

CRIMINAL
MISC.APPLICATION No. 5487 of 2009
 

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

 

SHAKILBHAI
AIYUBBHAI VAHORA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Applicant(s) : 1, 
MR MAULIK G NANAVATI, ADDL. PUBLIC PROSECUTOR
for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 01/04/2010 

 

 
ORAL
ORDER

After
arguing for some time, when the Court is not inclined to grant the
prayers made in the application, Mr.M.M.Tirmizi, 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disposed of as withdrawn.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top