Gujarat High Court High Court

Sharif vs State on 20 April, 2010

Gujarat High Court
Sharif vs State on 20 April, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3079/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3079 of 2010
 

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

 

SHARIF
ALIAS SAHIL LATIF SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MATAFER R PANDE for
Applicant(s) : 1, 
MR DEVANG VYAS, APP for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 20/04/2010 

 

 
 
ORAL
ORDER

As
the Court is not inclined to entertain this application, Mr MR Pande,
learned advocate for the applicant seeks permission to withdraw this
application.

Permission
as prayed for is granted. The application stands disposed of as
withdrawn. Rule is discharged.

[H.B.ANTANI, J.]

mrpandya

   

Top