Gujarat High Court High Court

Appearance : vs Unknown on 20 January, 2010

Gujarat High Court
Appearance : vs Unknown on 20 January, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.A/2186/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 2186 of 2009
 

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


 

AKBAR
RASHID @ RAJESH CHANDUBHAI VASAVA
 

Versus
 

STATE
OF GUJARAT
 

=========================================
 
Appearance : 
MADANSINGH
O BAROD for the Appellant 
MR DEVANG VYAS, ADDITIONAL PUBLIC
PROSECUTOR for the Opponent 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 20/01/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Heard
Mr.Barod, learned advocate for the appellant and Mr.Devang Vyas,
learned Additional Public Prosecutor, for the opponent State.

ADMIT.

Having
perused the papers, the Court is of the considered opinion that no
case is made out for grant of bail. Hence, the prayer for bail is
rejected.

(Ravi
R.Tripathi, J.)

(J.C.Upadhyaya,
J.)

*Shitole

   

Top