Gujarat High Court
Mansukhbhai vs State on 31 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/14860/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14860 of 2010
=========================================================
MANSUKHBHAI
DHANJIBHAI MER - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PM LAKHANI for
Applicant(s) : 1,MRS RP LAKHANI for Applicant(s) : 1,MR RH RUPARELIYA
for Applicant(s) : 1,
MR JK SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 31/01/2011
ORAL
ORDER
Counsel
for the petitioner does not press this application. However, trial
is expedited. If for some reason, trial does not commence by 1st
July 2011, it would be open for the petitioner to apply for bail
afresh which will be considered on its merits. Disposed of
accordingly. Rule is discharged.
(Akil
Kureshi, J.)
(vjn)
Top