Gujarat High Court
Mineshbhai vs State on 8 February, 2011
Gujarat High Court Case Information System
Print
CR.MA/10069/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10069 of 2007
In
CRIMINAL
APPEAL No. 676 of 2006
=========================================================
MINESHBHAI
MOHANBHAI MISTRI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
SUBHADRA G PATEL for
Applicant(s)
MR
HL JANI, APP, for
Respondent(s)
:
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/09/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr. K.P. Raval, learned APP, waives service of rule on behalf of the
respondents.
The
convict prisoner has filed this application praying to release him
on temporary bail for his own medial treatment. After perusing the
records, we are of the view that the reason assigned for releasing
him on temporary bail is not convincing. This application is
therefore rejected. Rule is discharged.
[R.P.
DHOLAKIA, J.] [K.S. JHAVERI, J.]
ar
Top