Gujarat High Court
Sohil vs State on 3 August, 2011
Gujarat High Court Case Information System
Print
SCR.A/1785/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1785 of 2011
=========================================
SOHIL
HUSENUDDIN KADARI & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
SHAKIL S SHAIKH for
Applicant(s) : 1 - 4.
MR. DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/08/2011
ORAL
ORDER
After
making some submissions, Shri Shaikh, learned advocate for the
petitioners seeks permission to withdraw the present application.
Permission is accordingly granted. Application is dismissed as
withdrawn.
(M.R.SHAH,J.)
kaushik
Top