Gujarat High Court
Jignesh vs State on 14 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/1659220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 16592 of 2008
=========================================================
JIGNESH
BATUKBHAI CHAUHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 29/12/2008
ORAL
ORDER
The
successive bail application on the ground that the petitioner is in
jail since last about two years and further, the co-accused are
enlarged, cannot be considered when the trial is on.
This
bail application is rejected.
(ANANT
S. DAVE, J.)
Hitesh
Top