Gujarat High Court Case Information System
Print
CR.MA/2142/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2142 of 2011
In
CRIMINAL
APPEAL No. 272 of 2011
=====================================================================
IRFAN
@ AADAN ALTAFBHAI BALOCH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=====================================================================
Appearance
:
MR
YATIN SONI with MRS REKHA H KAPADIA
for Applicant(s) :
1,
MR JK SHAH, APP for Respondent(s) :
1,
=====================================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 14/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Heard
learned Advocate Mr.Soni with learned Advocate Mrs.Rekha H.Kapadia
for the applicant and learned APP Mr.Shah for the respondent-State.
After
the matter is heard for some time, learned Advocate for the applicant
does not press this application. The application is disposed of
accordingly.
At
the request of the learned Advocate for the applicant, it is
clarified that it will be open for the applicant to renew his request
for grant of bail after the paper-book is received.
At
the request of the learned APP, it is clarified that the Court has
not examined the merits of the matter.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top