Gujarat High Court
Rameshbhai vs State on 19 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7754/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7754 of 2008
In
CRIMINAL
APPEAL No. 1761 of 2008
=========================================================
RAMESHBHAI
BHAGWANBHAI CHAVDA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VM PANCHOLI for
Applicant(s) : 1,
Mr.A.J.Desai,AGP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 19/06/2008
ORAL
ORDER
Taking
into consideration the sentence imposed by the Sessions Court, the
bail application is allowed. Same bail, fresh bonds.
(M.D.Shah,J.)
lee.
Top