Gujarat High Court
Rahimsha vs State on 12 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9599/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9599 of 2011
======================================
RAHIMSHA
@ RAHIM GADDA RAHEMANSHA FAKIR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance :
MR
PP MAJMUDAR for Applicant
Ms.
Manisha L. Shah, APP, for respondent
No.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 12/07/2011
ORAL
ORDER
It
will be open for the applicant to approach the trial court for the
relief prayed in this application.
If
the applicant files an application before the trial court for
temporary bail, the trial court shall consider the same in its proper
perspective in the back-drop of ailment of the mother of the
applicant, as early as possible.
With
the aforesaid observation, this application stands disposed of as
withdrawn.
(ANANT
S. DAVE, J.)
(swamy)
Top