Gujarat High Court High Court

Yusuf vs State on 25 June, 2010

Gujarat High Court
Yusuf vs State on 25 June, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1107/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1107 of 2010
 

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


 

YUSUF
DADU @ YUSUF @ ABDULLA S/O GULAM HUSEIN NALBANDH - Applicant
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

=================================================
 
Appearance : 
MS
HANSA V PATEL for Applicant: 
MR. RC KODEKAR, LD. APP for
Respondent : 1, 
None for Respondents : 2 -
3. 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 25/06/2010 

 

 
 
ORAL
ORDER

Learned
APP Shri Kodekar has submitted that the furlough application is
pending before the I.G. (Prison) and the same will be decided within
fifteen days from today. Jail record is taken on record. In view of
this Ms. HV Patel, learned advocate seeks permission to withdraw the
aplication at this stage. Permission as sought for is granted.
Application is dismissed as withdrawn. Direct service permitted.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top