Gujarat High Court
========================================================= vs Unknown on 15 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2456/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2456 of 2010
=========================================================
MITUL
BHARATBHAI GAJIPARA
Versus
STATE
OF GUJARAT
=========================================================
Appearance :
MR
PREMAL S RACHH for
Applicant.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 15/03/2010
ORAL
ORDER
This
is a successive bail application.
In
view of the judgment of the Honourable Apex Court in SHAHZAD HASAN
KHAN v. ISHTIAQ HASAN KHAN reported in AIR 1987 SC 1613, HARJEET
SINGH v. STATE OF PUNJAB reported in AIR 2002 SC 281 and the judgment
of the Full Bench of this Court in B.B. BHABHOR v. STATE reported in
2004 (3) GLR 2275 the Registry is directed to place this matter
before the Honourable the Chief Justice for passing appropriate
orders on the administrative side.
s.o.
to 22.03.2010.
mathew [
H.B. ANTANI, J.]
Top