Gujarat High Court High Court

Hareshkumar vs State on 31 August, 2010

Gujarat High Court
Hareshkumar vs State on 31 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1643/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1643 of 2010
 

 
 
=========================================================

 

HARESHKUMAR
KANTILAL KANSARA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1 - 3. 
MR DC SEJPAL, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/08/2010 

 

 
 
ORAL
ORDER

This
application is received through jail from under-trial prisoners. They
seek bail mainly on the ground that they have been in jail since long
and that they are also entitled to seek bail under Section 437(6) of
Code of Criminal Procedure.

To
be placed before appropriate Court taking up bail matters.

(Akil
Kureshi,J.)

(raghu)

   

Top