Gujarat High Court High Court

Mohd vs State on 16 December, 2010

Gujarat High Court
Mohd vs State on 16 December, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10237/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10237 of 2010
 

In


 

CRIMINAL
APPEAL No. 1149 of 2006
 

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

 

MOHD.
HANIF @ PAKITWALA @ THELIWALA ABDUL RAZAK SHEIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ROHIT S VERMA for
Applicant(s) : 1,MR S M VATSA for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 27/10/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

In
view of the fact that the main appeal is finally heard, the learned
Counsel does not press the present application for bail. Disposed of
as not pressed.

(Jayant
Patel, J.)

(H.

B. Antani, J.)

vinod

   

Top