Gujarat High Court
Haridk vs State on 22 October, 2008
Gujarat High Court Case Information System
Print
CR.MA/12933/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12933 of 2008
In
CRIMINAL
APPEAL No. 980 of 2000
=========================================================
HARIDK
@ GARIYO BINDRAPRASAD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s) : 1,
PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 22/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
We
are informed that the appeal preferred by the applicant ? accused
is pending before another Bench taking Criminal Appeals. Therefore,
the Registry is hereby directed to place this application for
temporary bail before the concerned Bench, at the earliest.
(C.K.BUCH,J)
(D.N.PATEL,J)
*dipti
Top