Gujarat High Court High Court

Prahladsinh vs State on 11 November, 2008

Gujarat High Court
Prahladsinh vs State on 11 November, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1303720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13037 of 2008
 

In


 

CRIMINAL
APPEAL No. 1113 of 2003
 

 
==========================================
 

PRAHLADSINH
BAPALAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

==========================================Appearance
: 
THROUGH JAIL
for Applicant(s) : 1, 
MS
HB PUNANI, ADDL PUBLIC PROSECUTOR
for the
Respondents 
==========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 11/11/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

No
case for temporary bail is made out. The application has no force.
We are not inclined to grant temporary bail. The same is dismissed.

(BHAGWATI
PRASAD, J.)

(BANKIM
N. MEHTA, J.)

omkar

   

Top