Gujarat High Court High Court

Bhaveshbhai vs State on 12 May, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3144/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3144 of 2010
 

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

 

BHAVESHBHAI
HASUBHAI DHAKAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EE SAIYED for
Applicant(s) : 1, 
MS ML SHAH, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/05/2010 

 

 
 
ORAL
ORDER

Since
previously bail application was withdrawn after filing of the
charge-sheet, counsel for the applicant does not press this
application at this stage, particularly, in view of the fact that
trial has already commenced.

Disposed
of as not pressed at this stage.

(Akil
Kureshi,J.)

(raghu)

   

Top