Gujarat High Court
Bhupendra vs State on 21 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/10855/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10855 of 2008
In
CRIMINAL
APPEAL No. 2183 of 2008
=========================================================
BHUPENDRA
JAMNADAS SHAH - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
ADIL MEHTA for
Applicant.
Mr.K.P.Raval, APP for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/08/2008
ORAL
ORDER
The
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. Direct
service is permitted.
(M.D.Shah,J.)
lee.
Top