Gujarat High Court
Naresh vs State on 4 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/10763/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10763 of 2010
In
CRIMINAL
APPEAL No. 835 of 2007
=========================================================
NARESH
GENABHAI MARWADI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
DJ CHAUHAN for
Applicant(s) : 1,
MR LR PUJARI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 04/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr. Chauhan, learned
counsel states that as the accused was absconding for 591 days, he is
not pressing the present application for bail at this stage.
Permission granted. Disposed of as withdrawn.
[JAYANT PATEL, J.]
[H.B. ANTANI, J.]
pirzada/-
Top