Gujarat High Court High Court

Arvindbhai vs State on 12 August, 2010

Gujarat High Court
Arvindbhai vs State on 12 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/1472/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 1472 of 2010
 

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

 

ARVINDBHAI
RAVINDRA PAGARE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MS MANISHA L SHAH ADDL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/08/2010 

 

 
 
ORAL
ORDER

Learned
APP for the State stated that chargesheet papers have already been
transmitted for service to the applicant who is presently housed at
Central Jail, Nasik. The same will be served to him shortly.

Rest
of the complaints of the applicant pertain to his not getting bail
from the Sessions Court as well as this Court. For his prayer for
grant of bail, therefore, the matter to be placed before appropriate
Court.

(
AKIL KURESHI, J. )

kailash

   

Top