Gujarat High Court
Babupuri vs State on 6 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/14617/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14617 of 2010
In
CRIMINAL
APPEAL No. 865 of 2006
=========================================================
BABUPURI
VAIKUNTHPURI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KL PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1
-2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 06/12/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Bail
refused. Appeal is expedited and ordered to be fixed for hearing
immediately on receipt of paper-book. The application stands disposed
of accordingly.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top