Gujarat High Court
Shabbir vs State on 27 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/8232/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8232 of 2008
==============================================
SHABBIR
SIDIQBHAI MANEK - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
==============================================
Appearance
:
MR MRUGEN K PUROHIT for
Applicant(s) : 1,
MR DIPEN DESAI, APP for Respondent(s) :
1,
==============================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
Date
: 27/06/2008
ORAL
ORDER
There
is direct participation alleged against the applicant-accused. The
fatal blow has been inflicted by the applicant-accused, and,
therefore, no case for grant of bail is made out. The application
for bail is rejected.
(BHAGWATI
PRASAD, J.)
siji
Top