Gujarat High Court High Court

Hemant vs State on 29 April, 2011

Gujarat High Court
Hemant vs State on 29 April, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4585/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4585 of
2011 
=========================================================


 

HEMANT
HASHMUKHLAL KHATRI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

========================================================= 
Appearance
: 
MR CHETAN B RAVAL for
Applicant(s) : 1, 
MS CM SHAH APP for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 29/04/2011  
ORAL ORDER

Present
application has been filed by the applicant for grant of regular
bail under Section 439 of Criminal Procedure Code which is
successive bail application filed after Criminal Misc. Application
No.11609 of 2010 which was withdrawn vide order dated 14.10.2010.

Learned
advocate, Mr.Chetan B.Raval, does not press this application, at
this stage, in view of statement made by learned APP, Ms.C.M.Shah,
that trial has been commenced and 2 witnesses have been examined and
next date is 6th May, 2011. In the interest of justice,
trial is ordered to be expedited and liberty is reserved in case the
trial is not over within a reasonable time.

Accordingly,
present application stands disposed of as not pressed. Rule
discharged.

(RAJESH
H.SHUKLA, J.)

(ashish)

   

Top