Gujarat High Court
Thro’ vs State on 29 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/12366/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12366 of 2008
In
CRIMINAL
APPEAL No. 1644 of 2005
=======================================================
SHAILESHBHAI
BALUBHAI CHUNARA
THRO'
MENABEN BALUBHAI CHUNARA & 1 - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
PARTY-IN-PERSON
for Applicant(s) : 1 - 2.
MS MS
PANCHAL APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 29/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Ms.M.S. Panchal, learned APP for respondents waives service of rule.
The
applicant, who is mother of the convict prisoner has filed this
application to release the convict on temporary bail for the reason
stated in the application.
In
view of the fact that earlier when the convict was released on
temporary bail, he misused his liberty and surrendered late.
In
view of the above, this application is rejected. Rule is discharged.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top