Gujarat High Court High Court

====================================== vs Ms on 7 July, 2011

Gujarat High Court
====================================== vs Ms on 7 July, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8083/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8083 of 2011
 

In


 

CRIMINAL
APPEAL No. 2740 of 2008
 

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


 

BACHU
HAROONBHAI 

 

Versus
 

STATE
OF GUJARAT AND ANOTHER
 

====================================== 
Appearance
: 
THROUGH JAIL for Applicant. 
MS
CHETNA SHAH, APP for Respondent No.1. 
RULE NOT RECD BACK for
Respondent No.2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 27/06/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
application is objected by learned APP on the ground that there is
likelihood of breach of peace if the petitioner were released. Even
otherwise the petitioner is due for his furlough leave. Therefore,
the application is not required to be entertained, and accordingly,
it is dismissed and Rule is discharged.

(D.H.Waghela,
J.)

(J.C.Upadhyaya,
J.)

*malek

   

Top