Gujarat High Court
====================================== vs Ms Chetna Shah on 7 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/8788/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8788 of 2011
In
CRIMINAL
APPEAL No. 100 of 2009
======================================
ASHOK
NANJIBHAI
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
THROUGH
JAIL for Applicant.
MS CHETNA SHAH, APP for Respondent No.1.
None
for Respondent No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 07/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Present
application for modification of condition for grant of temporary bail
is stated to be not surviving as the petitioner is already released
on temporary bail, after fulfilling condition. Hence, rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top