Gujarat High Court High Court

========================================================= vs Unknown on 15 March, 2010

Gujarat High Court
========================================================= vs Unknown on 15 March, 2010
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2456/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2456 of 2010
 

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


 

MITUL
BHARATBHAI GAJIPARA
 

Versus
 

STATE
OF GUJARAT
 

=========================================================
Appearance : 
MR
PREMAL S RACHH for
Applicant. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 15/03/2010 

 

 
 
ORAL
ORDER

This
is a successive bail application.

In
view of the judgment of the Honourable Apex Court in SHAHZAD HASAN
KHAN v. ISHTIAQ HASAN KHAN
reported in AIR 1987 SC 1613, HARJEET
SINGH v. STATE OF PUNJAB reported in AIR 2002 SC 281 and the judgment
of the Full Bench of this Court in B.B. BHABHOR v. STATE reported in
2004 (3) GLR 2275 the Registry is directed to place this matter
before the Honourable the Chief Justice for passing appropriate
orders on the administrative side.

s.o.

to 22.03.2010.

mathew					[
H.B. ANTANI, J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top