Gujarat High Court High Court

Vinuji vs State on 28 July, 2008

Gujarat High Court
Vinuji vs State on 28 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9909/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9909 of 2008
 

In


 

CRIMINAL
APPEAL No. 2011 of 2008
 

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

 

VINUJI
KACHARAJI MAKWANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SAMIR J DAVE for
Applicant(s) : 1, 
Mr U R Bhatt, Addl.PUBLIC PROSECUTOR for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 28/07/2008 

 

 
 
ORAL
ORDER

The
present appellant was convicted for the offence punishable under
section 323 of IPC and six months’ sentence was awarded by the
Sessions Court. During the trial, the convict-prisoner was on bail
and after pronouncement of the judgment, the sentence has already
been suspended by the trial court and he has been released on bail.

In that view of the matter, the present convict-prisoner is ordered
to be released on ?Ssame bail fresh bond?? Direct
service is permitted.

[M.D.

SHAH, J.]

msp.

   

Top