Gujarat High Court High Court

Yusufbhai vs State on 27 April, 2011

Gujarat High Court
Yusufbhai vs State on 27 April, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4446/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4446 of 2011
 

In


 

CRIMINAL
APPEAL No. 422 of 2011
 

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


 

YUSUFBHAI
NOORMOHMAD SHAIKH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================
 
Appearance : 
MS.P
J. JOSHI for Applicant(s) : 1, 
MR HL JANI, LD. ADDL. PUBLIC
PROSECUTOR for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 27/04/2011
 

ORAL
ORDER

Ms.Parul
Joshi, learned counsel for the applicant, states that she is not
pressing the application at this stage with a liberty to file fresh
application if the appeal is not heard and decided within three
months.

In
view of above, present application is disposed of as not pressed
with liberty to the applicant to file fresh application for bail, if
the appeal is not heard and decided within a period of three months.

(Z.

K. Saiyed, J)

Anup

   

Top