Gujarat High Court High Court

Khemchandbhai vs State on 22 August, 2008

Gujarat High Court
Khemchandbhai vs State on 22 August, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/10924/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10924 of 2008
 

In


 

CRIMINAL
APPEAL No. 2198 of 2008
 

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

 

KHEMCHANDBHAI
DALABHAI SHRIMALI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JB DASTOOR for
Applicant(s) : 1,MS
SHUBHA B TRIPATHI for
Applicant(s) : 1, 
Mr
K P Rawal, Addl.PUBLIC
PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 22/08/2008 

 

 
 
ORAL
ORDER

Heard
the learned advocate for the appliants and the learned APP for the
respondent-State.

Taking
into consideration the sentence awarded by the trial court, this
application deserves to be allowed and is accordingly allowed. The
applicants are ordered to be released on ?Ssame bail, fresh bonds??.
Direct service is permitted.

[M.D.

SHAH, J.]

msp

   

Top