Gujarat High Court Case Information System
Print
CR.MA/857920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8579 of
2008
=========================================================
SARTAJ
HAMIDBHAI KHIYANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
MA SAIYAD for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 23/10/2008
ORAL
ORDER
Mr.
Mengdey, learned APP submitted that the committal order is passed, in
connection with the offence in question, and the matter is pending
for trial before the Court.
In
view of the above, it shall be open to the applicant to apply afresh
for bail if trial is not completed within a period of SIX MONTHS
from the date of receipt of the order of this Court and on such
application being preferred by the applicant, the same will be
decided on merits without being influenced by the order passed by
this Court.
With
the above observation, the application stands disposed of. Notice is
discharged. Direct service is permitted.
(M.D.
Shah,J.)
Umesh/
Top