2008 INSC 0991 SUPREME COURT OF INDIA Chetankumar Bhogilal Vs. State of Gujarat Crl.A.No.613 of 2008 (Altamas Kabir and J.M.Panchal JJ.) 07.04.2008 ORDER Leave granted. Heard learned counsel for the respective parties. We allow the appeal and remit the matter to the High Court for fresh disposal. In the meantime, the appellant shall be released on bail to the satisfaction of Additional Sessions Judge, Ahmedabad City. Law Information Center 1 SpotLaw