Gujarat High Court
Imranhussein vs State on 10 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/8605/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8605 of 2010
=========================================================
IMRANHUSSEIN
IMAMBHAI SHEIKH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
NK MAJMUDAR for
Applicant(s) : 1,
Mr Kartik Pandya, Addl.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 10/08/2010
ORAL
ORDER
Learned Advocate on behalf
of Mr N K Majmudar for the applicant seeks permission to withdraw
this application as the application is a successive bail application.
In view of the above, permission as prayed for is granted. This
application is disposed of as withdrawn.
[H.B.
ANTANI, J.]
msp
Top