Gujarat High Court
Criminal Misc.Application No. … vs Public Prosecutor For on 29 August, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 8997 of 2003
in
CRIMINAL MISC.APPLICATIONNo 6478 of 2003
with
CRIMINAL MISC.APPLICATION No 6478 of 2003
--------------------------------------------------------------
VIKRAMSINH MANUBHA PARMAR
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 8997 of 2003
MR ASHISH M DAGLI for Petitioner No. 1
PUBLIC PROSECUTOR for Respondent No. 1
2. Criminal Misc.Application No. 6478 of 2003
MR ASHISH M DAGLI for Petitioner No. 1
PUBLIC PROSECUTOR for Respondent No. 1
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE SHARAD D.DAVE
Date of Order: 19/03/2004
ORAL ORDER
S.O. to 2nd April, 2004. Temporary bail granted
earlier to continue till then. Direct service is
permitted.
( SHARAD D DAVE, J )
srilatha