Wednesday, 10, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shah Hemantkumar Bhikhalal Vs. State of Gujarat [January 18, 2013]
2013 Latest Caselaw 60 SC

Citation : 2013 Latest Caselaw 60 SC
Judgement Date : Jan/2013

    

Shah Hemantkumar Bhikhalal Vs. State of Gujarat

[Criminal Appeal No. 136 of 2013 (Special Leave Petition (CRL.) No.8844 of 2012]

O R D E R

1. Leave granted.

2. Vide order dated 9th November, 2012, while issuing notice and granting interim bail to the petitioner, this Court has ordered that: "We direct that, in the event of arrest, the petitioner shall be granted interim bail subject to his furnishing personal bond and surety to the satisfaction of the Arresting/Investigating Officer, till the disposal of the present Special Leave Petition. However, he shall join investigation as and when called and shall abide by the provisions stipulated under Section 438 (2)of the Cr.P.C."

3. In the facts and circumstances of the case and having gone through the records of the case, we are of the opinion that the aforesaid order be made absolute and is made absolute. Appeal is disposed of accordingly.

Ordered accordingly.

.......................J. (H.L. DATTU)

.......................J. (RANJAN GOGOI)

NEW DELHI;

JANUARY 18, 2013

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter