Gujarat High Court
Arvindbhai vs State on 4 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/10300/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10300 of 2008
In
CRIMINAL
APPEAL No. 2072 of 2008
=========================================================
ARVINDBHAI
NARSINHBHAI PARMAR - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PP MAJMUDAR for
Applicant(s) : 1,
Mr KP Rawal, Addl.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 04/08/2008
ORAL
ORDER
1. Heard
learned advocate for the applicant and learned APP for the
respondent-State.
2. RULE.
Learned APP waives service of notice of Rule for the
respondent-State.
3. The
applicant-original accused is ordered to be released on bail on the
same terms as he was ordered by the trial court but on his
furnishing fresh bonds. Rule is made absolute accordingly. Direct
Service is permitted.
[M.D.
SHAH, J.]
msp
Top