Gujarat High Court High Court

Dashrathbhai vs State on 2 July, 2008

Gujarat High Court
Dashrathbhai vs State on 2 July, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14427/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14427 of 2007
 

With


 

CRIMINAL
MISC.APPLICATION No. 14865 of 2007
 

With


 

CRIMINAL
MISC.APPLICATION No. 15741 of 2007
 

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


 

DASHRATHBHAI
JORUBHAI GOHEL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
ASHISH M DAGLI for Applicant(s) : 1 - 2. 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR BD KARIA for Respondent(s) :
1, 
MR AD SHAH for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 02/07/2008 

 

 
ORAL
ORDER

1. Criminal
Misc.Application No.14427 of 2007 is filed by the two accused of
complaint being C.R.No.I-122 of 2007 for releasing them on bail.

2. Criminal
Misc.Application No.14865 of 2007 is filed by the original
complainant for cancellation of bail granted by the learned Trial
Court to some of the accused of the aforesaid complaint.

3. Criminal
Misc.Application No.15741 of 2007 is filed by the State, challenging
the order passed by the learned Trial Court releasing some of the
accused on bail, i.e. cancellation of bail and as per roster matters
pertaining to cancellation of bail is assigned to some other Bench.

4. As
all the aforesaid three applications are arising out of the same
complaint and same offence, it is desirable that all the three
applications are heard together by the same Bench.

5. Under
the circumstances, stand over to 4th July, 2008. Registry
to obtain appropriate orders from the Hon’ble the Acting Chief
Justice for placing all the aforesaid three applications together
before one Bench.

[M.R.Shah,J.]

satish

   

Top