Gujarat High Court High Court

Vishnuprasad vs State on 5 June, 2008

Gujarat High Court
Vishnuprasad vs State on 5 June, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6677/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6677 of 2008
 

In


 

CRIMINAL
APPEAL No. 1584 of 2008
 

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


 

VISHNUPRASAD
INDULAL DAVE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR.YOGESH
LAKHANI WITH MR ASHISH M DAGLI for Applicant(s) :
1, 
MR KODEKAR APP for Respondent(s) : 1, 
MR YN RAVANI for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 05/06/2008 

 

ORAL
ORDER

Rule.

Mr.Kodekar learned APP for respondent No.1 and Mr.Y.N.Ravani learned
advocate for respondent No.2 waive service of notice of rule.

Considering
the facts and circumstances of the case and conviction and sentences
awarded to the applicant, he is ordered to be released on bail
pending appeal on his executing personal bonds in the sum of
Rs.5,000/- (Rs. Five Thousand Only) with one surety of like amount to
the satisfaction of the trial Court.

Rule
made absolute accordingly. DS permitted.

(Z.K.SAIYED,
J.)

ashish//

   

Top