Gujarat High Court
Appearance vs Mr Mr Mengdey App For on 2 September, 2008
Gujarat High Court Case Information System
Print
CR.A/1887/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 1887 of 2008
=========================================================
SEVALAM
SHASHI RAJARAM AMBALAL
Versus
STATE
OF GUJARAT
=========================================================
Appearance
:
MS
SADHANA SAGAR for Appellant
MR MR MENGDEY APP for
Respondent
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 02/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Heard
learned advocate Ms.Sadhna Sagar for the appellant.
APPEAL
IS ADMITTED. Learned APP Mr.M.R.Mengdey waives service of notice
of admission on behalf of the respondent State.
Learned
advocate for the appellant does not press the request for releasing
the appellant on bail during the pendency of Criminal Appeal. Hence,
the request stands dismissed as not pressed.
[J.
R. VORA,J.] [J. C. UPADHYAYA,J.]
vijay
Top