Gujarat High Court
Nileshbhai vs State on 24 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/12022/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12022 of 2011
In
CRIMINAL
APPEAL No. 328 of 2011
=========================================
NILESHBHAI
RAMESHBHAI MEGHA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance :
MR
JAYPRAKASH UMOT for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 24/08/2011
ORAL
ORDER
Earlier
the applicant has filed the application for bail, which was disposed
of as withdrawn by order dated 03rd March, 2011,
reserving the liberty to the applicant to file fresh application
after a period of six months.
Today,
the applicant has moved the present application for bail though
period of six months is not over. The applicant is permitted to file
a fresh application after a period of six months, i.e, from the
order dated 03rd March, 2011.
Accordingly,
the present application is disposed of as withdrawn with liberty as
above.
(Z.
K. Saiyed, J)
Anup
Top