Gujarat High Court
Ashok vs State on 22 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/3858/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3858 of 2008
In
CRIMINAL
APPEAL No. 2123 of 2005
=======================================================
ASHOK
KERIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MS AC
RAVAL APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned A.P.P. Ms.A.C. Raval waives service of rule on behalf of the
respondents.
We
have gone through the application sent by the convict prisoner.
Since we are not convinced with the cause shown by the convict in
his application for releasing him on temporary bail, this
application is rejected. Rule is
discharged.
(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)
/patil
Top