Gujarat High Court
Sanjay vs State on 28 July, 2010
Gujarat High Court Case Information System
Print
CR.MA/6253/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6253 of 2010
=========================================================
SANJAY
HARSHADBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
M/S
THAKKAR ASSOC. for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
SVRAJUASSOCIATES for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 28/07/2010
ORAL
ORDER
During
the hearing learned Counsel Mr. Thakkar, appearing on behalf of the
applicant has contended that while granting the bail to the
respondents accused the learned Judge placed reliance upon the
documents, however, he has not observed that which documents have
been produced before him.
Accordingly,
the office to call the record of Criminal Misc. Application No. 687
of 2010, along with the order and the documents produced in the said
application from the file of Additional Sessions Judge, Fast Track
Court No.4, Ahmedabad (Rural) and place the same on the next date.
S.O.
to 9th August, 2010.
(Z.K.SAIYED,
J.)
sas
Top