Gujarat High Court High Court

Tansukh vs State on 28 March, 2011

Gujarat High Court
Tansukh vs State on 28 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3764/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3764 of 2011
 

In


 

CRIMINAL
APPEAL No. 2333 of 2008
 

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

 

TANSUKH
@ TANSO GOVINDBHAI ZAPADIA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PP MAJMUDAR for Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

Date
: 21/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is a successive bail application. No ground is
made out to grant this application. Hence, it is rejected.

At
the request of learned advocate for the applicant – appellant,
it is clarified that it would be open for the applicant –
appellant to file an application requesting for an early hearing of
the appeal.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top