Gujarat High Court
Criminal Appeal No. 109 Of 2002 vs Through Jail For Petitioner No on 2 August, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL APPEAL No 109 of 2002
--------------------------------------------------------------
SHANUDIYABHAI VECHLABHAI
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Appeal No. 109 of 2002
MR BS SUPEHIA for Petitioner No. 1
THROUGH JAIL for Petitioner No. 1
MR KT DAVE APP for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE D.K.TRIVEDI
and
MR.JUSTICE J.R.VORA
Date of Order: 22/11/2002
ORAL ORDER
(Per : MR.JUSTICE D.K.TRIVEDI)
Admit.
Mr. Supehia, learned advocate for the appellant
has not pressed for bail at this stage. Accordingly,
bail is refused.
(D.K. Trivedi, J.)
(J.R. Vora, J.)
/JVSatwara/