Gujarat High Court
Sutariya vs State on 15 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/15525/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15525 of 2010
=========================================
SUTARIYA
MITESH @ MONTU RAMESHBHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================
Appearance
:
MR. BA
PATEL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 15/02/2011
ORAL
ORDER
Earlier
Criminal Misc. Application No. 11099 of 2010 was filed by the
applicant for grant of anticipatory bail under sec. 438 of the
Criminal Procedure Code which was granted and therefore the present
application has been filed for regular bail after it has been
rejected by the Sessions Court, Gandhinagar.
The
matter may be placed before the appropriate court as per the roster
after getting necessary orders from the Hon’ble the Chief Justice on
administrative side.
(Rajesh
H. Shukla, J.)
(hn)
Top