Gujarat High Court High Court

Imran vs State on 20 April, 2010

Gujarat High Court
Imran vs State on 20 April, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   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 Rejected as withdrawn.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