Gujarat High Court
Alikhan vs State on 21 July, 2008
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