Gujarat High Court High Court

Suleman vs State on 17 February, 2010

Gujarat High Court
Suleman vs State on 17 February, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/962/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 962 of 2010
 

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

 

SULEMAN
@ SALIM MAHMAD HATHILA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JM BUDDHBHATTI for
Applicant(s) : 1 - 2. 
MS. MANISHA L. SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 17/02/2010 

 

 
 
ORAL
ORDER

Learned
A.P.P. Ms. Manisha L. Shah at the outset submitted that during the
pendency of the present application charge-sheet was filed on
09.02.2010.

In
view of the above, learned advocate Mr. J.M. Buddhbhatti for the
applicants seeks permission to withdraw the application. Permission,
as prayed for, is granted. The application stands disposed of as
withdrawn. Rule is discharged.

(H.B.ANTANI,
J.)

Shekhar

   

Top