Gujarat High Court High Court

Criminal Appeal No. 109 Of 2002 vs Through Jail For Petitioner No on 2 August, 2010

Gujarat High Court
Criminal Appeal No. 109 Of 2002 vs Through Jail For Petitioner No on 2 August, 2010
Author: D.K.Trivedi,&Nbsp;Honourable Mr.Justice J.R.Vora,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL APPEAL No 109 of 2002



     --------------------------------------------------------------
     SHANUDIYABHAI VECHLABHAI
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Criminal Appeal No. 109 of 2002
          MR BS SUPEHIA for Petitioner No. 1
          THROUGH JAIL for Petitioner No. 1
          MR KT DAVE APP for Respondent No. 1


     --------------------------------------------------------------


              CORAM : MR.JUSTICE D.K.TRIVEDI
                                 and
                      MR.JUSTICE J.R.VORA


              Date of Order: 22/11/2002


ORAL ORDER

(Per : MR.JUSTICE D.K.TRIVEDI)

Admit.

Mr. Supehia, learned advocate for the appellant
has not pressed for bail at this stage. Accordingly,
bail is refused.

(D.K. Trivedi, J.)

(J.R. Vora, J.)

/JVSatwara/