Gujarat High Court High Court

Arvindbhai vs State on 4 August, 2008

Gujarat High Court
Arvindbhai vs State on 4 August, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/10300/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10300 of 2008
 

In


 

CRIMINAL
APPEAL No. 2072 of 2008
 

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

 

ARVINDBHAI
NARSINHBHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PP MAJMUDAR for
Applicant(s) : 1, 
Mr KP Rawal, Addl.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/08/2008 

 

 
 
ORAL
ORDER

1. Heard
learned advocate for the applicant and learned APP for the
respondent-State.

2. RULE.

Learned APP waives service of notice of Rule for the
respondent-State.

3. The
applicant-original 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. Rule is made absolute accordingly. Direct
Service is permitted.

[M.D.

SHAH, J.]

msp

   

Top