Gujarat High Court High Court

Subhash vs Unknown on 2 July, 2008

Gujarat High Court
Subhash vs Unknown on 2 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.A/1495/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
APPEAL No. 1495 of 2008
 

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

 

SUBHASH
BHIKHA RAWOOT - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - Opponent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Appellant(s)
: 1,MR PK
SHUKLA for the
Appellants. 
Mr. L.R.Pujari, Addl. PUBLIC
PROSECUTOR for the
Opponent. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

			Date
: 02/07/2008 

 

 
 
				ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Heard
learned advocate Ms. P.K.Shukla for the appellants. Appeal is
admitted. Learned Additional Public Prosecutor Mr. L.R.Pujari waives
admission. Prayer of bail of the appellants is considered on merits
and in the facts and circumstances of the case, prayer for bail
during appeal is rejected. Office is directed to transmit record and
proceedings to the trial court back immediately.

(J.R.Vora,J)

(D.N.Patel,J)

***darji

   

Top