Gujarat High Court High Court

Iqbal vs State on 23 August, 2011

Gujarat High Court
Iqbal vs State on 23 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2118/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2118 of 2011
 

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


 

IQBAL
SUMER JUNEJA - THRO' AMINABEN S JUNEJA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
VIRAL J VYAS for
Applicant(s) : 1, 
MRS. MANISHA L. SHAH, ADDL. PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/08/2011 

 

 
 
ORAL
ORDER

Learned
Advocate for the petitioner seeks permission to withdraw this
petition at this stage, in view of the insufficient material with
regard to the ground for which this application is preferred.

Permission
as prayed for is granted.

In
view of the above, this petition is disposed of as withdrawn.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top