Gujarat High Court High Court

Jignashaben vs State on 18 February, 2011

Gujarat High Court
Jignashaben vs State on 18 February, 2011
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9194/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9194 of 2010
 

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


 

JIGNASHABEN
W/O RAJESHKUMAR JASHVANTLAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
CHETAN B RAVAL for Applicant(s) : 1, 
MR HL JANI APP for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 18/02/2011 

 

 
 
ORAL
ORDER

When
the matter is taken up for hearing, learned advocate is absent at
both the calls. However, learned APP is submitted that trial is
almost over.

In
view of the above, this being a successive bail application, no
interference is called for. Hence, it is rejected. Rule discharged.

(H.B.ANTANI,
J.)

(ashish)

   

Top