Gujarat High Court High Court

Manoj vs State on 4 August, 2011

Gujarat High Court
Manoj vs State on 4 August, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11126/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11126 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 9821 of 2011
 

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


 

MANOJ
KUNDANLAL JOSHI - UNDER TRIAL PRISONER - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MS
KRISHNA U MISHRA for
Applicant(s) : 1, 
Ms.Manisha L Shah, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 04/08/2011 

 

 
 
ORAL
ORDER

No
case for extension of temporary bail is made out. This application is
dismissed. The applicant shall surrender to the jail authorities in
time.

(
Anant S Dave, J )

srilatha

   

Top