Gujarat High Court
Najir vs State on 5 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/4749/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4749 of 2011
In
CRIMINAL
MISC.APPLICATION No. 3114 of 2011
In
CRIMINAL
APPEAL No. 1136 of 2010
=================================================
NAJIR
MOHMAD AHMAD BAPU - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
MS
SUBHADRA G PATEL for Applicant(s) : 1,NANAVATY ADVOCATES for
Applicant(s) : 1,
Mr.J.K. SHAH, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 05/04/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed seeking extension of temporary bail
granted by this Court by order dated 10th
March 2011 in Criminal Misc. Application No.3114 of 2011. It is
submitted that ring ceremony is fixed on 16th
April 2011. Let the applicant surrender to the Jail authorities today
as his temporary bail expires. The matter will be taken up for
consideration on 11th
April 2011. Adjourned to 11th
April 2011.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top