Gujarat High Court High Court

Raimalbhai vs State on 31 January, 2011

Gujarat High Court
Raimalbhai vs State on 31 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14864/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14864 of 2010
 

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

 

RAIMALBHAI
@ RAJU JOITAJI DESAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PM LAKHANI for
Applicant(s) : 1,MRS RP LAKHANI for Applicant(s) : 1,MR RAMESH B
MAKWANA for Applicant(s) : 1,MR RH RUPARELIYA for Applicant(s) :
1, 
MR DC SEJPAL, APP  for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/01/2011 

 

 
ORAL
ORDER

Counsel
for the petitioner does not press this application. However, trial
is expedited. If for some reason, trial does not commence by 1st
July 2011, it would be open for the petitioner to apply for bail
afresh which will be considered on its merits. Disposed of
accordingly. Rule is discharged.

(Akil
Kureshi, J.)

(vjn)

   

Top