Gujarat High Court
Nathubhai vs State on 11 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/1371/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1371 of 2011
=========================================================
NATHUBHAI
KARSHANBHAI PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MB PARIKH for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 11/02/2011
ORAL
ORDER
Mr.
H.L. Jani, learned APP, at the outset, submitted that the trial in
the matter has already commenced and one witness has been examined in
the matter and next date for examining the witness is 17th
February, 2011.
In
view of the above and since this application being successive bail
application, the same does not call for interference of this Court
and therefore, it is hereby rejected. Rule is discharged.
[H.B.
ANTANI, J.]
pirzada/-
Top