Gujarat High Court
Mohd vs State on 16 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/10237/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10237 of 2010
In
CRIMINAL
APPEAL No. 1149 of 2006
=========================================================
MOHD.
HANIF @ PAKITWALA @ THELIWALA ABDUL RAZAK SHEIKH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ROHIT S VERMA for
Applicant(s) : 1,MR S M VATSA for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 27/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
In
view of the fact that the main appeal is finally heard, the learned
Counsel does not press the present application for bail. Disposed of
as not pressed.
(Jayant
Patel, J.)
(H.
B. Antani, J.)
vinod
Top