Gujarat High Court
Harindersingh vs State on 14 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/9155/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9155 of 2008
In
CRIMINAL
APPEAL No. 831 of 2003
=========================================================
HARINDERSINGH
MADANSINGH ARORA (SIKH) - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ASHUTOSH R BHATT and MR
BHARAT J JOSHI for
the Applicant.
PUBLIC
PROSECUTOR for the
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 14/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Office
is directed to verify and submit whether or not, the appellant had
filed any bail application on earlier occasion. S.O. to 16th July,
2008.
(R.P.Dholakia,J)
(D.N.Patel,J)
***darji
Top