Gujarat High Court High Court

Shiva vs State on 28 April, 2010

Gujarat High Court
Shiva vs State on 28 April, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2375/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2375 of 2010
 

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

 

SHIVA
AMARBHAI BHAUMIK - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BA SHIGROHA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 28/04/2010 

 

 
 
ORAL
ORDER

Considering
the fact that the trial has already begun and four witnesses have
already been examined out of which two have been declared as
hostile, no bail can be granted to the applicant, more particularly
in the present successive bail application.

In
the facts and circumstances of the case, the trial court is hereby to
complete and conclude the trial on or before 30/9/2010.

Registry
is directed to return the R & P to the learned trial court
immediately.

[M.R.

SHAH, J.]

rafik

   

Top