Gujarat High Court
Bhaveshbhai vs State on 12 May, 2010
Gujarat High Court Case Information System
Print
CR.MA/3144/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3144 of 2010
=========================================================
BHAVESHBHAI
HASUBHAI DHAKAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Applicant(s) : 1,
MS ML SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/05/2010
ORAL
ORDER
Since
previously bail application was withdrawn after filing of the
charge-sheet, counsel for the applicant does not press this
application at this stage, particularly, in view of the fact that
trial has already commenced.
Disposed
of as not pressed at this stage.
(Akil
Kureshi,J.)
(raghu)
Top