Gujarat High Court High Court

Odedara vs State on 8 February, 2011

Gujarat High Court
Odedara vs State on 8 February, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/569/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 569 of 2011
 

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

 

ODEDARA
DILIP KANA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIGAM R SHUKLA for
Applicant(s) : 1 - 2. 
MR JK SHAH, APP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/02/2011 

 

 
 
ORAL
ORDER

Since
during pendency of the application, charge-sheet was filed, counsel
for the applicants does not press this petition with liberty to file
fresh bail application before the Sessions Court.

Disposed
of granting above permission. Rule is discharged.

(Akil
Kureshi,J.)

(raghu)

   

Top