Gujarat High Court High Court

Irfan vs State on 28 March, 2011

Gujarat High Court
Irfan vs State on 28 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2142/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2142 of 2011
 

In


 

CRIMINAL
APPEAL No. 272 of 2011
 

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


 

IRFAN
@ AADAN ALTAFBHAI BALOCH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=====================================================================
 Appearance
: 
MR
YATIN SONI with MRS REKHA H KAPADIA
for Applicant(s) :
1, 
MR JK SHAH, APP for Respondent(s) :
1, 
=====================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 14/03/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Heard
learned Advocate Mr.Soni with learned Advocate Mrs.Rekha H.Kapadia
for the applicant and learned APP Mr.Shah for the respondent-State.

After
the matter is heard for some time, learned Advocate for the applicant
does not press this application. The application is disposed of
accordingly.

At
the request of the learned Advocate for the applicant, it is
clarified that it will be open for the applicant to renew his request
for grant of bail after the paper-book is received.

At
the request of the learned APP, it is clarified that the Court has
not examined the merits of the matter.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top