Gujarat High Court
V vs State on 22 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/585/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 585 of 2010
In
CRIMINAL
APPEAL No. 117 of 2010
=========================================================
V
PARAMASIVAM - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MRKJPANCHAL
for Applicant(s) : 1,
MR
LR Pujari, Addl.PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 22/01/2010
ORAL
ORDER
Heard
the learned advocate for the petitioner and the learned APP for the
State.
Considering
the facts and circumstances of the case, the petitioner-accused is
ordered to be released on the same terms as ordered by the trial
court but on furnishing fresh bail bonds. D.S is permitted.
[M.D.
SHAH, J.]
msp
Top