Gujarat High Court High Court

Farheen vs State on 30 August, 2011

Gujarat High Court
Farheen vs State on 30 August, 2011
Author: H.B.Antani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13240/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13240 of 2009
 

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

 

FARHEEN
ALIAS SHAHEEN D/O AALAMBHAI JAMALBHAI PATHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH M AGRAWAL for
Applicant(s) : 1,MR YOGESH R AGRAWAL for Applicant(s) :
1, 
MR.H.L.JANI, ADDITIONAL PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 26/03/2010 

 

 
 
					ORAL
ORDER

This
application filed on 20.11.2009. Thereafter, an order passed by this
Court (Coram: Hon’ble Mr. Justice Akil Kureshi) on 24.11.2009 and
since it was successive bail application, the Court was not inclined
to entertain the same.

However,
thereafter, the matter is adjourned from time to time. Even today,
learned advocate is not present when the matter is called out.

In
view of the aforesaid facts and circumstances of the case, the matter
is adjourned to 12.04.2010.

(H.B.ANTANI,J.)

Girish

   

Top