Gujarat High Court
State vs Iqbal on 9 April, 2010
Gujarat High Court Case Information System
Print
CR.RA/616/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 616 of 2003
=========================================================
STATE
OF GUJARAT - Applicant(s)
Versus
IQBAL
HUSSAIN MOHAMMAD HUSSAINKADRI @ MUNNA BAPU - Respondent(s)
=========================================================
Appearance
:
MS
ML SHAH, APP for
Applicant(s) : 1,
MR YOGESH S LAKHANI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 09/04/2010
ORAL
ORDER
State
has preferred this revision application challenging the bail order
under section 167(2) of the Criminal Procedure Code. Considering
the fact that such order was passed way back in the year 2003 and the
offence charge was under section 307 of the Indian Penal Code and
that there is no allegation that the accused misused the bail order,
I see no reason to cancel the order at this distant point of time,
even if the trial is not already over. The petition is therefore
dismissed. Rule is discharged.
(Akil
Kureshi, J.)
(vjn)
Top