Gujarat High Court High Court

Devabhai vs State on 11 August, 2010

Gujarat High Court
Devabhai vs State on 11 August, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/236120/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2361 of 2009
 

In


 

CRIMINAL
APPEAL No. 968 of 2004
 

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

 

DEVABHAI
RAMABHAI VANKAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR
AJ DESAI, ADDL. PUBLIC
PROSECUTOR for
Respondent(s) : 1, 
NOTICE
NOT RECD BACK for
Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 12/05/2009 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

No
case for bail is made out. The application has no force. We are not
inclined to grant bail. The same is dismissed.

(BHAGWATI
PRASAD, J.)

(BANKIM
N. MEHTA, J.)

shekhar/-

   

Top