Gujarat High Court High Court

Criminal Misc.Application No. … vs Public Prosecutor For on 29 August, 2011

Gujarat High Court
Criminal Misc.Application No. … vs Public Prosecutor For on 29 August, 2011
Author: Sharad D.Dave,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 8997 of 2003


             in


     CRIMINAL MISC.APPLICATIONNo 6478         of 2003


             with


     CRIMINAL MISC.APPLICATION No 6478 of 2003



     --------------------------------------------------------------
     VIKRAMSINH MANUBHA PARMAR
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Criminal Misc.Application No. 8997 of 2003
          MR ASHISH M DAGLI for Petitioner No. 1
          PUBLIC PROSECUTOR for Respondent No. 1
     2. Criminal Misc.Application No. 6478 of 2003
          MR ASHISH M DAGLI for Petitioner No. 1
          PUBLIC PROSECUTOR for Respondent No. 1


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


                  CORAM : HON'BLE MR.JUSTICE SHARAD D.DAVE


                  Date of Order: 19/03/2004


ORAL ORDER

S.O. to 2nd April, 2004. Temporary bail granted
earlier to continue till then. Direct service is
permitted.

( SHARAD D DAVE, J )

srilatha