Gujarat High Court
Dinubhai vs State on 28 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/14749/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14749 of 2010
=================================================
DINUBHAI
@ DINESHBHAI VENABHAI VANKAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
MR
PRAKASH V CHAVDA for Applicant(s) : 1,
MR AJ DESAI APP for
Respondent(s) : 1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/03/2011
ORAL
ORDER
Mr
AJ Desai learned APP submits that after the bail application was
rejected on 19.10.2010 by learned Additional Sessions Judge,
Gandhidham now charge sheet is filed and, therefore, keeping it open
for the applicant to avail the remedy before the Trial Court, this
application stands disposed of without entering into the merit of the
case.
If
fresh application for bail is filed before the trial Court, same
shall be decided on its own merits and facts in accordance with law.
[Anant
S. Dave, J.]
*pvv
Top