Gujarat High Court High Court

Nirmalkumar vs State on 18 August, 2010

Gujarat High Court
Nirmalkumar vs State on 18 August, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9215/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9215 of 2010
 

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

 

NIRMALKUMAR
SOHANLAL SIROHIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
SVRAJUASSOCIATES
for
Applicant(s) : 1, 
MR AJ DESAI, APP with MR ZUBIN BHARDA for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 18/08/2010 

 

 
 
ORAL
ORDER

Heard
learned Counsel Mr. Raju for the applicant, learned APP Mr. Desai for
the respondent State and learned Advocate Mr. Bharda for the
original complainant.

Learned
Counsel Mr. Raju has contended that without entering into the merit
of the matter he may be permitted to withdraw this application with
liberty to move before the trial Court for bail and the trial Court
may be directed to decide the application which is to be filed by the
applicant, purely on merit and in accordance with law, without being
influenced by this order. Permission to withdraw this application is
granted. The trial Court shall decide the application which is to be
filed by the applicant purely on merit and in accordance with law.
Application is disposed of. Rule is discharged.

(Z.K.SAIYED,
J.)

sas

   

Top