Gujarat High Court High Court

Nathubhai vs State on 11 February, 2011

Gujarat High Court
Nathubhai vs State on 11 February, 2011
Author: H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1371/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1371 of 2011
 

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

 

NATHUBHAI
KARSHANBHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB PARIKH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 11/02/2011 

 

 
 
ORAL
ORDER

Mr.

H.L. Jani, learned APP, at the outset, submitted that the trial in
the matter has already commenced and one witness has been examined in
the matter and next date for examining the witness is 17th
February, 2011.

In
view of the above and since this application being successive bail
application, the same does not call for interference of this Court
and therefore, it is hereby rejected. Rule is discharged.

[H.B.

ANTANI, J.]

pirzada/-

   

Top