Gujarat High Court
Vithalbhai vs State on 18 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/298/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 298 of 2011
In
CRIMINAL
REVISION APPLICATION No. 13 of
2011
=========================================================
VITHALBHAI
GOVINDBHAI BODHERA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MRMPSHAH
for
Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s) : 1,
MR JK
SHAH, ASST. PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/01/2011
ORAL
ORDER
1. RULE.
Learned APP waives service of notice of rule on behalf of respondent
No.1-State.
2. Considering
the nature of sentence and the fact that the revision application is
unlikely to be heard in the near future, the applicant is ordered to
be CONTINUED on BAIL,
on the same terms and conditions, as he was enjoying during the
pendency of the appeal. Rule is made absolute to the aforesaid
extent.
(AKIL
KURESHI, J.)
Umesh/
Top