Gujarat High Court High Court

Chunibhai vs State on 12 August, 2010

Gujarat High Court
Chunibhai vs State on 12 August, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7175/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7175 of 2010
 

with
 

CRIMINAL
MISC.APPLICATION No. 7238 of 2010
 

with
 

CRIMINAL
MISC.APPLICATION No. 7239 of 2010
 

with
 

CRIMINAL
MISC.APPLICATION No. 7309 of 2010
 

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


 

CHUNIBHAI
HARIBHAI GAJERA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MR
JB PARDIWALA for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/08/2010 

 

COMMON
ORAL ORDER

Earlier,
on 11.06.2010, the above Criminal Misc. Applications for bail were
listed during vacation before this Court, as Vacation Court and
learned advocates appearing for the applicants sought permission to
withdraw all the applications to avail remedy under the Criminal
Procedure Code, 1973 in view of filing of charge sheet in the
matters.

Now
the applicants have filed fresh bail applications seeking bail under
Section 439 of the Code and the Registry has placed before this Court
being successive applications.

Since
on earlier occasion all these matters were listed before this Court,
as Vacation Court, it will be just and proper if the matters are
placed before the Court taking up bail applications as per roster
prevailing as on date, after obtaining order from the Hon’ble Chief
Justice.

[Anant
S. Dave, J.]

*pvv

   

Top