Gujarat High Court High Court

Urmilaben vs State on 18 June, 2010

Gujarat High Court
Urmilaben vs State on 18 June, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12778/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12778 of
2009 
=========================================================

 

URMILABEN
KHUSHALBHAI RAMABHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Applicant(s) : 1,MS BELA A PRAJAPATI for Applicant(s) : 1, 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR PRAVIN GONDALIYA for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 18/06/2010 

 

 
ORAL
ORDER

When
the matter was called out, Mr. B.M. Mangukiya, learned counsel for
the applicant was not present, therefore, the Court commenced the
hearing of another Bail Application.

Upon
rising of the Court, Mr. B.M. Mangukiya, has appeared and made a
request that the matter be fixed at an early date. He has further
submitted that he could not remain present when the matter was called
out, as he was on his legs before another court.

As
the part-heard matter is likely to consume some time, the present
application be listed on 02.07.2010.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top