Gujarat High Court
Devabhai vs State on 11 August, 2010
Gujarat High Court Case Information System
Print
CR.MA/236120/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2361 of 2009
In
CRIMINAL
APPEAL No. 968 of 2004
=========================================================
DEVABHAI
RAMABHAI VANKAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
AJ DESAI, ADDL. PUBLIC
PROSECUTOR for
Respondent(s) : 1,
NOTICE
NOT RECD BACK for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 12/05/2009
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
No
case for bail is made out. The application has no force. We are not
inclined to grant bail. The same is dismissed.
(BHAGWATI
PRASAD, J.)
(BANKIM
N. MEHTA, J.)
shekhar/-
Top