Gujarat High Court
Harindersingh vs State on 14 July, 2008
Gujarat High Court Case Information System Print CR.MA/9155/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 9155 of 2008 In CRIMINAL APPEAL No. 831 of 2003 ========================================================= HARINDERSINGH MADANSINGH ARORA (SIKH) - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ========================================================= Appearance : MR ASHUTOSH R BHATT and MR BHARAT J JOSHI for the Applicant. PUBLIC PROSECUTOR for the Respondent. ========================================================= CORAM : HONOURABLE MR.JUSTICE R.P.DHOLAKIA and HONOURABLE MR.JUSTICE DN PATEL Date : 14/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Office
is directed to verify and submit whether or not, the appellant had
filed any bail application on earlier occasion. S.O. to 16th July,
2008.
(R.P.Dholakia,J)
(D.N.Patel,J)
***darji
Top