Gujarat High Court
Jhala vs State on 30 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/11015/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11015 of 2010
In
CRIMINAL
APPEAL No. 1191 of 2010
=========================================================
JHALA
KUVARSANG @ JENAJI RAIMALSANG - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RAKESH R PATEL for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 30/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Patel,
learned Counsel for the applicant, after some arguments, seeks
permission to withdraw the present application for bail. Permission
granted. Rejected as withdrawn.
(Jayant
Patel, J.)
(H.
B. Antani, J.)
vinod
Top