Gujarat High Court High Court

Yunus vs State on 21 December, 2010

Gujarat High Court
Yunus vs State on 21 December, 2010
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3898/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3898 of 2008
 

In


 

CRIMINAL
APPEAL No. 882 of 2006
 

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

 

YUNUS
CHAND MOHAMAD THRO RUCKSANABANU CHANDMOHMAD - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM TIRMIZI for
Applicant(s) : 1,MS REKHA H KAPADIA for Applicant(s) : 1, 
MR HL
JANI, ADDL PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 27/03/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

1. Rule.

Mr HL Jani, APP, waives service of rule.

2. The
applicant-convict has prayed for temporary bail on the ground of
marriage of his cousin. Since the reason shown for releasing him on
temporary bail is not convincing, this application requires to be
rejected. Accordingly the application is rejected. Rule is
discharged.

[R.P.

DHOLAKIA, J.] [K.S. JHAVERI, J.]

Divya//

   

Top