Gujarat High Court High Court

Shaileshkumar vs State on 24 July, 2008

Gujarat High Court
Shaileshkumar vs State on 24 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/952820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9528 of 2008
 

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

SHAILESHKUMAR
HARSHADBHAI RAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================== 
Appearance
: 
MR HASIT
DILIP DAVE for Applicant(s) : 1, 
MR KT DAVE,
APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/07/2008 

 

 
ORAL
ORDER

Learned
APP Mr. Dave submits that the applicant is already arrested and bail
matter is pending.

2. In
the above circumstances, the prayer made in this application cannot
be accepted and the decision relied on by the learned advocate for
the applicant in the case of B.S. JOSHI AND OTHERS vs. STATE OF
HARYANA AND ANOTHER reported in 2003 (2) G.L.H. Page 351
cannot be pressed into service.

3. The
application is, therefore, rejected.

(
Anant S. Dave, J. )

hki

   

Top