Gujarat High Court
Gopal vs State on 20 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/15017/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15017 of 2010
=========================================================
GOPAL
BHAI DHULA BHAI MAKWANA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
CHETAN B RAVAL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/12/2010
ORAL ORDER
Mr Chetan B Raval, learned
advocate for the applicant submits that earlier the application for
bail was withdrawn and therefore, the Registry is directed to verify
the same and list the matter accordingly.
[Anant
S. Dave, J.]
mrpandya
Top