Gujarat High Court High Court

Appearance: vs Mr.N.D.Gohil on 6 September, 2011

Gujarat High Court
Appearance: vs Mr.N.D.Gohil on 6 September, 2011
Author: Kshitij R.Vyas,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     CRIMINAL MISC.APPLICATION No 2027 of 1997




     --------------------------------------------------------------
     KARSANBHAI MANDANBHAI
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
          MR YATIN SONI for Petitioner
          MR.N.D.GOHIL, ADDL.PUBLIC PROSECUTOR for Respondent No. 1


     --------------------------------------------------------------


CORAM : MR.JUSTICE K.R.VYAS
     Date of Order: 11/04/97


ORAL ORDER

Rule. Mr. N.D.Gohil, learned APP waives service
of the Rule.

The petitioner is ordered to be released on
temporary bail for a period of one week from the date of
his release on the same terms and conditions as ordered
by the learned Sessions Judge, Amreli in Misc Criminal
Application No.152/97. Rule is made absolure accordingly.
D.S.permitted.

(K.R.Vyas,J.)