Gujarat High Court High Court

Munnasinh vs State on 19 October, 2011

Gujarat High Court
Munnasinh vs State on 19 October, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14971/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14971 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 13492 of 2011
 

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

 

MUNNASINH
CHANDRAPRAKASH YADAV - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant(s) : 1, 
MS CHETNA SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 19/10/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP waives service of Rule.

The
applicant has filed this application for extension of temporary bail,
granted earlier by this Court.

Heard.

It appears that the grounds for extension of temporary bail, stated
in the application, seems to be not genuine. Hence, it is rejected.
Rule is discharged.

(Z.K.SAIYED,
J.)

sas

   

Top