Gujarat High Court High Court

Rameshbhai vs State on 19 June, 2008

Gujarat High Court
Rameshbhai vs State on 19 June, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7754/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7754 of 2008
 

In


 

CRIMINAL
APPEAL No. 1761 of 2008
 

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

 

RAMESHBHAI
BHAGWANBHAI CHAVDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VM PANCHOLI for
Applicant(s) : 1, 
Mr.A.J.Desai,AGP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 19/06/2008 

 

 
 
ORAL
ORDER

Taking
into consideration the sentence imposed by the Sessions Court, the
bail application is allowed. Same bail, fresh bonds.

(M.D.Shah,J.)

lee.

   

Top