Gujarat High Court
Jignashaben vs State on 18 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/9194/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9194 of 2010
=========================================================
JIGNASHABEN
W/O RAJESHKUMAR JASHVANTLAL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance :
MR
CHETAN B RAVAL for Applicant(s) : 1,
MR HL JANI APP for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 18/02/2011
ORAL
ORDER
When
the matter is taken up for hearing, learned advocate is absent at
both the calls. However, learned APP is submitted that trial is
almost over.
In
view of the above, this being a successive bail application, no
interference is called for. Hence, it is rejected. Rule discharged.
(H.B.ANTANI,
J.)
(ashish)
Top