Gujarat High Court High Court

Mohamad vs State on 6 June, 2011

Gujarat High Court
Mohamad vs State on 6 June, 2011
Author: J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7047/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


CRIMINAL
MISC.APPLICATION  No 7047 of 2011
 


 


 
	  
	  
		 
			 

In
			CRIMINAL MISC.APPLICATION no  6096 of 2011
		
	

 

 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

MOHAMAD
			BILAL YUNUSHBHAI SALER....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OFGUJARAT....Respondent(s)
		
	

 

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

Appearance:
 

MS.
KRUTI M SHAH as ADVOCATE for the Applicant(s) No. 1
 

PUBLIC
PROSECUTOR for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MR.JUSTICE J.B.PARDIWALA
			
		
	

 


 

 


Date
: 06/06/2011
 


 

 


ORAL
ORDER

It
appears that practically all co-accused have been enlarged on bail
vide different orders. The accused-applicant is the only person now
in judicial custody.

In
this view of the matter, the Registry is directed to notify Criminal
Misc. Application No.6096 of 2011 on 10.6.2011.

(J.B.PARDIWALA,
J.)

(vipul)

Page
1 of 1

   

Top