Gujarat High Court
Jusab vs State on 13 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/201/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 201 of 2010
=========================================================
JUSAB
AAMAD GHUGHA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MISS
TABASSUM SAIYED for
Applicant(s) : 1,
MS ML SHAH APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 13/01/2010
ORAL
ORDER
Learned
advocate Mr.E.E. Saiyed for Miss. Tabassum Saiyed for the applicant
seeks permission to withdraw this application. Permission, as prayed
for, is granted. The application stands disposed of as withdrawn.
(H.B.ANTANI,
J.)
Hitesh
Top