Gujarat High Court
Firoz vs State on 16 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/13771/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13771 of 2011
In
CRIMINAL
APPEAL No. 808 of 2011
=========================================================
FIROZ
@ JADIYO IBRAHIMKHAN PATHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
RAJESH M AGRAWAL for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 16/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
S.O.,
to 28/11/2011 at the request of Ld. APP with the understanding that
no further adjournment may be granted and if the Ld. APP would not be
ready on that day, the applicant may be released on bail only on that
ground.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top