Gujarat High Court High Court

Madhuben vs State on 4 October, 2010

Gujarat High Court
Madhuben vs State on 4 October, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/812420/2010	 1/ 1	ORDER 
 
 

	

 


IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 


CRIMINAL
MISC.APPLICATION No. 8124 of 2010
 


In


 


CRIMINAL
APPEAL No. 2034 of 2009
 

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


 


MADHUBEN
DAHYAJI THAKOR - Applicant(s)
 


Versus
 


STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
BUCH for Mr. GAURAVKUMAR DARJI for Applicant(s) : 1, 
MR LR
POOJARI, ADDL. PUBLIC PROSECUTOR for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 04/10/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr. Buch, learned
advocate appearing for Mr. Darji for the applicant seeks permission
to withdraw the present application for bail, with a liberty to apply
after six months for early hearing of the appeal. This application
stands disposed of as withdrawn with liberty as aforesaid.

 


 


 


 


 


							[JAYANT PATEL,
J.]
 


 


 


 


 


mathew 						[H.B.
ANTANI, J.]
 


 



    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top