Gujarat High Court High Court

Amrutbhai vs State on 23 December, 2010

Gujarat High Court
Amrutbhai vs State on 23 December, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14899/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14899 of 2010
 

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


 

AMRUTBHAI
SOMABHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
MAHENDRA K PATEL for
Applicant(s) : 1, 
MR DC SEJPAL, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 21/12/2010
 

ORAL
ORDER

Rule,
returnable on 12th
January 2011. Mr.D.C. Sejpal, learned Additional Public Prosecutor,
waives service of Rule on behalf of the respondent-State.

Heard
Mr.Mahendra Patel, learned counsel for the applicant. He has argued
and contended that no case history was recorded and without
assigning any reason, the learned Judge has allowed the bail
application.

Hence,
Mr.Sejpal is directed to call for case papers, vardhi time and date,
panchnama of seen of offence and case diary on the next date of
hearing.

(Z.

K. Saiyed, J)

Anup

   

Top