Gujarat High Court
Avesh vs State on 20 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/7965/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7965 of 2010
=========================================================
AVESH
HANIFBHAI MEMON - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RAMNANDAN SINGH for
Applicant(s) : 1,
MR DEVANG VYAS ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/08/2010
ORAL
ORDER
This
is a successive bail application. Previously, the bail was not
pressed, however, the trial was expedited. It is stated that even
today trial has not commenced and charge is yet to be framed though
committal of the case is over.
Under
the circumstances, it is provided that it will be open for the
petitioner to apply for bail again in case the trial does not
commence by 30th November 2010.
Petition
is disposed of accordingly.
(
AKIL KURESHI, J. )
kailash
Top