Gujarat High Court High Court

Dharmanshi vs State on 23 October, 2008

Gujarat High Court
Dharmanshi vs State on 23 October, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1325120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13251 of
2008 
=========================================================

 

DHARMANSHI
@ MANSUKHBHAI NAGJIBHAI SHEKH (KODI PATEL) - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YJ PATEL for
Applicant(s) : 1, 
MR MR MENGDEY ASST. PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 23/10/2008 

 

ORAL
ORDER

Mr.

Mengdey, learned APP has submitted that, connection with the offence
in question, charges have been framed and the trial has also
commenced.

In above
view of the matter, the applicant is at liberty to apply afresh for
bail if the trial is not completed within a period of SIX MONTHS
from the date of receipt of the order of this Court and if such an
application shall be preferred, the same shall be decided on its own
merits, without being influenced by the order of this Court.

In
view of the above observation, Mr. Shah, learned Advocate for the
applicant states that he is not pressing this application at this
stage. Hence, the application stands disposed of as not pressed.

(M.D.

Shah,J.)

Umesh/

   

Top