Gujarat High Court High Court

Ashifsha vs State on 26 April, 2011

Gujarat High Court
Ashifsha vs State on 26 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2512/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2512 of 2011
 

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


 

ASHIFSHA
IQBALSHA BHATTI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MR
HARESH N JOSHI for
Applicant(s) : 1, 
MS MINI NAIR, APP for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 26/04/2011 

 

 
 
ORAL
ORDER

Shri
Joshi, learned advocate appearing on behalf of the applicant seeks
permission to withdraw the present application at this stage with a
liberty to file a fresh application for bail after some time if
trial has not begun. Permission is accordingly granted. The present
application is dismissed as withdrawn. In the facts and
circumstances of the case, the learned trial Court is directed to
expedite the trial.

(M.R.

SHAH, J.)

siji

   

Top