Gujarat High Court High Court

Dharmendrasinh vs State on 27 January, 2011

Gujarat High Court
Dharmendrasinh vs State on 27 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/683/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 683 of 2011
 

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


 

DHARMENDRASINH
BATUKSINH GOHIL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
ASHISH M DAGLI for Applicant(s) : 1, 
MR JK SHAH APP for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/01/2011 

 

 
 
ORAL
ORDER

Counsel
for the petitioner pointed out that the previous bail application was
dealt with by Hon’ble Mr.Justice Z.K.Saiyed, this bail application be
placed before the same Court.

(AKIL
KURESHI, J.)

(ashish)

   

Top