Gujarat High Court High Court

Najir vs State on 5 April, 2011

Gujarat High Court
Najir vs State on 5 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4749/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4749 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 3114 of 2011
 

In


 

CRIMINAL
APPEAL No. 1136 of 2010
 

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


 

NAJIR
MOHMAD AHMAD BAPU - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance
: 
MS
SUBHADRA G PATEL for Applicant(s) : 1,NANAVATY ADVOCATES for
Applicant(s) : 1, 
Mr.J.K. SHAH, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

						Date
: 05/04/2011 

 

ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is filed seeking extension of temporary bail
granted by this Court by order dated 10th
March 2011 in Criminal Misc. Application No.3114 of 2011. It is
submitted that ring ceremony is fixed on 16th
April 2011. Let the applicant surrender to the Jail authorities today
as his temporary bail expires. The matter will be taken up for
consideration on 11th
April 2011. Adjourned to 11th
April 2011.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top