Gujarat High Court High Court

Akrammiya vs State on 15 September, 2010

Gujarat High Court
Akrammiya vs State on 15 September, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10271/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10271 of 2010
 

In


 

CRIMINAL
APPEAL No. 1400 of 2004
 

 
 
=========================================


 

AKRAMMIYA
AHMADMIYA KAZI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR HH PARIKH, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 15/09/2010
 

ORAL
ORDER

Present
applicant-accused of Sessions Case No.580 of 2002 has filed this
application for temporary bail.

Heard
Mr.H.H. Parikh, learned Additional Public Prosecutor. I have perused
papers as well as jail remarks. It appears from the jail remarks
that conduct of the present applicant cannot be entertained by
lenient view. Hence, the present application is dismissed. Rule is
discharged.

(Z.

K. Saiyed, J)

Anup

   

Top