Gujarat High Court High Court

Shravanbhai vs State on 17 August, 2010

Gujarat High Court
Shravanbhai vs State on 17 August, 2010
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA
	 9071 /2005               Order dated 06/09/2005                    
	                	     Page #  1

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9071 of 2005
 

In


 

CRIMINAL
APPEAL No. 987 of 1999
 

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


 

SHRAVANBHAI
DHEDABHAI GAMIT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

==============================================================
 
Appearance : 
THROUGH
JAIL for Applicant(s) : 1,MRS SHILPA R SHAH for Applicant(s) : 1, 
MR
RC KODEKAR APP for Respondent(s) :
1-2, 
================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

                                       
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 06/09/2005  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The applicant having
been released on temporary bail pursuant to his earlier application,
this application is rejected.

(M.S.

SHAH, J.) (D.H. WAGHELA, J.)

zgs/-

   

Top