Gujarat High Court High Court

Bhupendrabhai vs State on 29 March, 2010

Gujarat High Court
Bhupendrabhai vs State on 29 March, 2010
Author: Jayant Patel,&Nbsp;Honourable Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2731/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2731 of 2010
 

In


 

CRIMINAL
APPEAL No. 353 of 2010
 

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

 

BHUPENDRABHAI
MOHANBHAI GANDHI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BN LIMBACHIA for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 29/03/2010 

 

ORAL
ORDER

(Per : HONOURABLE
MR.JUSTICE JAYANT PATEL)

The
present application for suspension of sentence and for releasing the
accused on bail pending the appeal.

We
would have considered the matter. However, the learned Counsel for
the applicant has not pressed the present application at this stage.
Hence, the application is disposed of as not pressed.


 

							(Jayant
Patel, J.)
 


 


 


 


 


29.3.2010					(Z.
K. Saiyed, J.)
 


 vinod

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top