Gujarat High Court
Lalitaben vs State on 18 August, 2010
Gujarat High Court Case Information System
Print
CR.MA
12323 /2005 Order dated 25/10/2005
Page # 1
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12323 of 2005
In
CRIMINAL
APPEAL No. 911 of 2004
===========================================================
LALITABEN,
W/O. CHANDUBHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
===========================================================
Appearance :
MR
SAURIN A SHAH for Applicant(s) : 1,THROUGH JAIL for Applicant(s) :
1,
MR RC KODEKAR APP for Respondent(s) :
1-2,
===========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 25/10/2005
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Since
no ground is made out for releasing the applicant-convict on
temporary bail, this application is not entertained and disposed as
rejected.
(M.S.
SHAH, J.) (D.H. WAGHELA, J.)
zgs/-
Top