Gujarat High Court
Appearance: vs Mr.N.D.Gohil on 6 September, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 2027 of 1997
--------------------------------------------------------------
KARSANBHAI MANDANBHAI
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
MR YATIN SONI for Petitioner
MR.N.D.GOHIL, ADDL.PUBLIC PROSECUTOR for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE K.R.VYAS
Date of Order: 11/04/97
ORAL ORDER
Rule. Mr. N.D.Gohil, learned APP waives service
of the Rule.
The petitioner is ordered to be released on
temporary bail for a period of one week from the date of
his release on the same terms and conditions as ordered
by the learned Sessions Judge, Amreli in Misc Criminal
Application No.152/97. Rule is made absolure accordingly.
D.S.permitted.
(K.R.Vyas,J.)