Gujarat High Court
Shamsul vs State on 10 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/13409/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13409 of 2010
=========================================
SHAMSUL
FARAQUL HODA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
MOUSAM R YAGNIK for
Applicant(s) : 1,
MS kRINA CALLA, APP for Respondent(s) : 1,
MR
PS CHAMPANERI for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/12/2010
ORAL
ORDER
RULE.
Ms. Krina Calla, learned Additional
Public Prosecutor waives service of rule on behalf of the
respondent – State.
Ms.
Mousam Yagnik, learned advocate appearing on behalf of the applicant
seeks permission to withdraw the present application at this stage
with a liberty to file afresh in case of changed circumstances.
Permission
as prayed for is granted. The present application is dismissed as
withdrawn. Rule is discharged.
(M.R.
SHAH, J.)
siji
Top