Gujarat High Court Case Information System
Print
CR.MA/1325120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13251 of
2008
=========================================================
DHARMANSHI
@ MANSUKHBHAI NAGJIBHAI SHEKH (KODI PATEL) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
YJ PATEL for
Applicant(s) : 1,
MR MR MENGDEY ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/10/2008
ORAL
ORDER
Mr.
Mengdey, learned APP has submitted that, connection with the offence
in question, charges have been framed and the trial has also
commenced.
In above
view of the matter, the applicant is at liberty to apply afresh for
bail if the trial is not completed within a period of SIX MONTHS
from the date of receipt of the order of this Court and if such an
application shall be preferred, the same shall be decided on its own
merits, without being influenced by the order of this Court.
In
view of the above observation, Mr. Shah, learned Advocate for the
applicant states that he is not pressing this application at this
stage. Hence, the application stands disposed of as not pressed.
(M.D.
Shah,J.)
Umesh/
Top