Gujarat High Court
Sharifbhai vs State on 22 October, 2010
Gujarat High Court Case Information System
Print
CA/11778/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 11778 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11402 of
2010
=========================================================
SHARIFBHAI
ALIAS LANGDO SULTANBHAI KURESHI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Petitioner(s) : 1,
MS MANISHA L SHAH AGP for Respondent(s) : 1,
DS
AFF.NOT FILED (R) for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 22/10/2010
ORAL ORDER
Learned
advocate Ms.K.D.Parmar, on behalf of Ms.K.U.Mishra, learned advocate
for petitioner states she does not press the Civil Application
filed for temporary release of the petitioner on the ground of
sickness of his wife and therefore she may be permitted to withdraw
the present civil application.
Permission,
as prayed for, is granted. Present application stands disposed of as
withdrawn. Rule is discharged.
(RAJESH
H. SHUKLA, J.)
Amit
Top