Gujarat High Court
Shamsuddin vs State on 14 February, 2011
Gujarat High Court Case Information System
Print
SCR.A/247/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 247 of 2011
======================================
SHAMSUDDIN
RUQNUDDIN KAZI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance :
MR
MA KHARADI for Applicant
Ms.
C.M. Shah, APP, for respondent No.1
None
for Respondent(s) : 2 - 3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/02/2011
ORAL
ORDER
Learned
advocate for the applicant seeks permission to withdraw this
application at this stage with liberty to raise grievance with regard
to the subject matter before the court concerned at the appropriate
stage.
Permission
is granted.
This
application stands disposed of as withdrawn.
(ANANT
S. DAVE, J.)
(swamy)
Top