Gujarat High Court
Patel vs State on 7 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/10176/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10176 of 2010
In
CRIMINAL
APPEAL No. 1500 of 2010
=========================================================
PATEL
CHIRAG ALIAS GHANSHYAM NATWARBHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PRATIK B BAROT for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 07/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
We
have heard learned counsel Mr.Pratik Barot for suspension of
sentence and regular bail. When we were about to reject the
application, learned counsel Mr.Barot has not pressed the
application. Hence, disposed of as not pressed.
[JAYANT
PATEL, J.]
[H.B.ANTANI, J.]
..mitesh..
Top