Gujarat High Court High Court

Dinubhai vs State on 28 March, 2011

Gujarat High Court
Dinubhai vs State on 28 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14749/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14749 of 2010
 

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


 

DINUBHAI
@ DINESHBHAI VENABHAI VANKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=================================================
 
Appearance : 
MR
PRAKASH V CHAVDA for Applicant(s) : 1, 
MR AJ DESAI APP for
Respondent(s) : 1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 21/03/2011 

 

ORAL
ORDER

Mr
AJ Desai learned APP submits that after the bail application was
rejected on 19.10.2010 by learned Additional Sessions Judge,
Gandhidham now charge sheet is filed and, therefore, keeping it open
for the applicant to avail the remedy before the Trial Court, this
application stands disposed of without entering into the merit of the
case.

If
fresh application for bail is filed before the trial Court, same
shall be decided on its own merits and facts in accordance with law.

[Anant
S. Dave, J.]

*pvv

   

Top