Gujarat High Court
Khemchandbhai vs State on 22 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/10924/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10924 of 2008
In
CRIMINAL
APPEAL No. 2198 of 2008
=========================================================
KHEMCHANDBHAI
DALABHAI SHRIMALI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
JB DASTOOR for
Applicant(s) : 1,MS
SHUBHA B TRIPATHI for
Applicant(s) : 1,
Mr
K P Rawal, Addl.PUBLIC
PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 22/08/2008
ORAL
ORDER
Heard
the learned advocate for the appliants and the learned APP for the
respondent-State.
Taking
into consideration the sentence awarded by the trial court, this
application deserves to be allowed and is accordingly allowed. The
applicants are ordered to be released on ?Ssame bail, fresh bonds??.
Direct service is permitted.
[M.D.
SHAH, J.]
msp
Top