Gujarat High Court High Court

Dilipbhai vs State on 20 October, 2010

Gujarat High Court
Dilipbhai vs State on 20 October, 2010
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12622/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12622 of 2010
 

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

 

DILIPBHAI
MAFABHAI BHARWAD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIJAY H NANGESH for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 20/10/2010 

 

 
ORAL
ORDER

Mr.

Vijay H Nagesh, Ld. Advocate for the petitioner stated that the
petitioner had earlier filed Criminal Misc. Application No. 11569 of
2010 in this Court, which came to be disposed of vide order dated
5/10/2010. It is submitted that Annexure-D is the copy of the said
order. Therefore, this is successive bail application of the same
petitioner so far as this Court is concerned.

Registry
is, therefore, directed to place the matter before the appropriate
Court.

[ J.C. UPADHYAYA, J. ]

* Pansala.

   

Top