Gujarat High Court
Vihabhai vs State on 18 July, 2011
Gujarat High Court Case Information System
Print
CR.RA/619/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 619 of 2010
=========================================================
VIHABHAI
SOMABHAI BHOI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR.HIREN
M MODI for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/01/2011
ORAL
ORDER
Admit.
Pending the Criminal Revision Application, the petitioner shall
continue to be on bail on the same terms as he was enjoying bail
during the pendency of appeal. He shall, however, execute fresh
bond.
Direct
service.
(Akil
Kureshi, J.)
(vjn)
Top