Gujarat High Court High Court

Ranjit vs State on 4 March, 2011

Gujarat High Court
Ranjit vs State on 4 March, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2573/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2573 of 2011
 

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


 

RANJIT
BACHUBHAI RAVAT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance : 
MR
VM PANCHOLI for Applicant(s) : 1, 
MR LB DABHI APP for
Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 04/03/2011 

 

 
 
ORAL
ORDER

Counsel
for the petitioner does not press this application, however, pressed
for expediting the trial.

Bail
application is dismissed as not pressed. Trial is, however,
expedited.

(AKIL
KURESHI, J.)

(ashish)

   

Top