Gujarat High Court
====================================== vs Mr on 27 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/6812/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6812 of 2008
In
CRIMINAL
APPEAL No. 1047 of 2007
======================================
DEVENDRA
MANUBHAI
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
THROUGH JAIL for Applicant.
MR
HL JANI, APP for Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Rule.
Mr.H.L.Jani, learned APP for opponents waives service of rule.
The
convict prisoner has sent this application through jail authority to
release him on temporary bail for the reason stated in the
application. Looking to the documents on recored we do not think it
fit to release the convict on temporary bail. Hence, this
application is rejected. Rule is discharged.
(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)
/malek
Top