Gujarat High Court
Ushaben vs State on 13 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/15419/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15419 of 2010
=========================================
USHABEN
ASHRAFILAL GUPTA - Applicant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance
:
MRS MUMTAZ SAIYED
for Applicant(s) : 1,MISS TABASSUM SAIYED for Applicant(s) : 1,
MR
HL JANI ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) : 1,
MRMPSHAH
for Respondent(s) : 2 - 4.
MS. KRUTI M SHAH for Respondent(s) : 2
- 4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 13/04/2011
ORAL
ORDER
Learned
advocate Mr. E.E. Saiyed for Ms. Mumtaz Saiyed, appearing one behalf
of the applicant, seeks permission to withdraw the application.
Permission
is granted. The application stands disposed of as withdrawn. Rue is
discharged.
(Z.K.SAIYED,
J)
ynvyas
Top