Gujarat High Court
Roni vs State on 24 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/1054/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1054 of 2010
In
CRIMINAL
APPEAL No. 898 of 2009
=================================================
RONI
KIRAN ROADRIGUES - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
THROUGH
JAIL for Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 04/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed by the convict from the Jail praying for
regular bail.
The
Registry is directed to place a typed copy of the application for
perusal of the Court.
The
learned APP to take detailed instructions in the matter. Adjourned to
11th February 2010.
(RAVI
R. TRIPATHI, J.)
(J.C.
UPADHYAYA, J.)
karim
Top