Gujarat High Court
Gagjibhai vs State on 3 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/11031/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11031 of 2011
In
CRIMINAL
APPEAL No. 1397 of 2008
=========================================================
GAGJIBHAI
RAMABHAI SAGAR, THRO'NAYNABEN GAGJIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for Applicant(s) : 1,
MR AJ DESAI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Since
the father of the applicant is released on temporary bail for the
same purpose, the present application is dismissed.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top