Gujarat High Court
Jagdishbhai vs State on 25 March, 2010
Gujarat High Court Case Information System
Print
CR.RA/309/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 309 of 2009
=========================================================
JAGDISHBHAI
JAYANTIBHAI RATHOD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
PREMAL R JOSHI for
Applicant(s) : 1,MRS KIRAN P JOSHI for Applicant(s) : 1,
Mr L R
Pujari, Addl.PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 25/03/2010
ORAL
ORDER
Heard
the learned Advocates for the parties.
Mr
N R Koyani, learned Advocate appearing for Mr Premal R Joshi submits
that the applicant is already bailed out by this Court in Criminal
Misc. Application No.6376 of 2009.
Considering
the facts and circumstances of the case, issue RULE.
[ANANT S DAVE J.]
msp
Top