Gujarat High Court High Court

Jignesh vs State on 14 November, 2011

Gujarat High Court
Jignesh vs State on 14 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1659220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 16592 of 2008
 

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

 

JIGNESH
BATUKBHAI CHAUHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ZUBIN F BHARDA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 29/12/2008 

 

ORAL
ORDER

The
successive bail application on the ground that the petitioner is in
jail since last about two years and further, the co-accused are
enlarged, cannot be considered when the trial is on.

This
bail application is rejected.

(ANANT
S. DAVE, J.)

Hitesh

   

Top