Gujarat High Court High Court

Rahimsha vs State on 12 July, 2011

Gujarat High Court
Rahimsha vs State on 12 July, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9599/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9599 of 2011
 

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

RAHIMSHA
@ RAHIM GADDA RAHEMANSHA FAKIR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
PP MAJMUDAR for Applicant
 

Ms.
Manisha L. Shah, APP, for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 12/07/2011 

 

 
 
ORAL
ORDER

It
will be open for the applicant to approach the trial court for the
relief prayed in this application.

If
the applicant files an application before the trial court for
temporary bail, the trial court shall consider the same in its proper
perspective in the back-drop of ailment of the mother of the
applicant, as early as possible.

With
the aforesaid observation, this application stands disposed of as
withdrawn.

(ANANT
S. DAVE, J.)

(swamy)

   

Top