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