Gujarat High Court
Kamrej vs State on 27 May, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/7178/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7178 of 2011
In
CRIMINAL APPEAL no 2158 of 2009
================================================================
KAMREJ
UJABHAI - CONVICT PRISONER NO: D-13030....Applicant(s)
Versus
STATE
OF GUJARAT & 1....Respondent(s)
================================================================
Appearance:
THROUGH
JAIL for the PETITIONER(s) No. 1
Mr.
LB Dabhi APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 27/05/2011
ORAL
ORDER
Rule.
Learned APP Mr. LB Dabhi for respondent State waives service of
notice of rule on behalf of respondent State. In peculiar facts and
circumstances of this case, matter is taken up for final hearing
today.
Heard
learned APP Mr.LB Dabhi for the respondent State in this petition
filed by the petitioner convict through jail. Perused jail remarks.
Considering
submissions made by learned APP Mr. Dabhi on behalf of respondent
State and also considering jail remarks, no case is made out by
present petitioner convict for temporary bail. Hence, present
application is rejected. Rule is discharged.
(G.
B. SHAH, J.)
AN Vyas
Page
2 of 1
Top