Gujarat High Court High Court

Pravinsinh vs State on 11 June, 2008

Gujarat High Court
Pravinsinh vs State on 11 June, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7281/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7281 of 2008
 

In


 

CRIMINAL
APPEAL No. 1682 of 2008
 

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

 

PRAVINSINH
MANSINH CHAUHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
YV VAGHELA for
Applicant(s) : 1, 
MR RC KODEKAR, APP, for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 11/06/2008 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. R.C. Kodekar, waives service of Rule on behalf of the
respondent ? State.

Heard.

The learned Advocate for the applicant does not press this
Application for Bail, at this stage. Accordingly, this Application is
dismissed as not pressed at this stage. However, he is permitted to
move for Bail Application after some time.

Rule
discharged.

Date
: June 11, 2008 (Z.K.SAIYED,J.)

sas

   

Top