Gujarat High Court High Court

Nitinbhai vs State on 29 September, 2011

Gujarat High Court
Nitinbhai vs State on 29 September, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1119/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1119 of 2011
 

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


 

NITINBHAI
JAYANTIBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
Appearance : 
MR
H A SHAH for
Applicant(s) : 1, 
MR AJ DESAI, ADDITIONAL PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 18/02/2011 

 

 
 
ORAL
ORDER

Learned
Counsel for the applicant, upon instructions from his client, does
not press this petition at this stage, keeping it open to move this
Court after accused no.4 is apprehended or if the trial does not
commence within three months.

Permission
as prayed for is granted.

The
Application stands disposed of as not pressed. Rule is discharged.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top