Gujarat High Court
Pravinsinh vs State on 11 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7281/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7281 of 2008
In
CRIMINAL
APPEAL No. 1682 of 2008
=========================================================
PRAVINSINH
MANSINH CHAUHAN - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
YV VAGHELA for
Applicant(s) : 1,
MR RC KODEKAR, APP, for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 11/06/2008
ORAL
ORDER
Rule.
Learned APP Mr. R.C. Kodekar, waives service of Rule on behalf of the
respondent ? State.
Heard.
The learned Advocate for the applicant does not press this
Application for Bail, at this stage. Accordingly, this Application is
dismissed as not pressed at this stage. However, he is permitted to
move for Bail Application after some time.
Rule
discharged.
Date
: June 11, 2008 (Z.K.SAIYED,J.)
sas
Top