Gujarat High Court
Mohamad vs State on 6 June, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/7047/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7047 of 2011
In
CRIMINAL MISC.APPLICATION no 6096 of 2011
================================================================
MOHAMAD
BILAL YUNUSHBHAI SALER....Applicant(s)
Versus
STATE
OFGUJARAT....Respondent(s)
================================================================
Appearance:
MS.
KRUTI M SHAH as ADVOCATE for the Applicant(s) No. 1
PUBLIC
PROSECUTOR for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 06/06/2011
ORAL
ORDER
It
appears that practically all co-accused have been enlarged on bail
vide different orders. The accused-applicant is the only person now
in judicial custody.
In
this view of the matter, the Registry is directed to notify Criminal
Misc. Application No.6096 of 2011 on 10.6.2011.
(J.B.PARDIWALA,
J.)
(vipul)
Page
1 of 1
Top