Gujarat High Court High Court

Alikhan vs State on 21 July, 2008

Gujarat High Court
Alikhan vs State on 21 July, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/383720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
MISC.APPLICATION No. 3837 of 2008
 

In


 

CRIMINAL
APPEAL No. 993 of 2007
 

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


 

ALIKHAN
@ MUBARAK ABBAS PATAN & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=======================================================
Appearance : 
MR
CHINTAN S POPAT for Applicant(s) : 1   2.    
     MR VIJAL P DESAI for Applicant(s) : 1 -
2. 
PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=======================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 21/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Learned
A.P.P., Mr.R.C. Kodekar has requested this Court that the contention
raised by the learned counsel for the applicant in his bail
application can be dealt with only after calling Record &
Proceedings.

In
view of the above, office is directed to call for the Record &
Proceedings so as to reach on or before 13th August, 2008.

The
matter stands over to 13th August, 2008.

(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)

/patil

   

Top