Gujarat High Court
Imran vs State on 20 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/4008/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4008 of 2010
In
CRIMINAL
APPEAL No. 205 of 2010
=========================================================
IMRAN
@ IMLO USMANBHAI - THRO' USMANBHAI NATTHUBHAI JUNEJA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Applicant(s) : 1,MR LR PATHAN for Applicant(s) : 1,
MR LR PUJARI,
APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 20/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Ms.Krishna,
learned Counsel for the applicant, seeks permission to withdraw the
application. Permission granted. Rejected as withdrawn.
In
view of the above, the application through Jail Authority is also
not entertained.
(Jayant
Patel, J.)
20.4.2010 (Z.
K. Saiyed, J.)
vinod
Top