Gujarat High Court High Court

Bhupendra vs State on 21 August, 2008

Gujarat High Court
Bhupendra vs State on 21 August, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10855/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10855 of 2008
 

In


 

CRIMINAL
APPEAL No. 2183 of 2008
 

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

 

BHUPENDRA
JAMNADAS SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ADIL MEHTA for
Applicant. 
Mr.K.P.Raval, APP for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 21/08/2008 

 

 
 
ORAL
ORDER

The
accused is ordered to be released on bail on the same terms as he was
ordered by the trial Court but on his furnishing fresh bonds. Direct
service is permitted.

(M.D.Shah,J.)

lee.

   

Top