Gujarat High Court
Arvindsinh vs State on 14 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8872/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8872 of 2008
In
CRIMINAL
APPEAL No. 124 of 2003
=========================================================
ARVINDSINH
NARVATSINH SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
Mr. P.D.Bhate, Addl. PUBLIC PROSECUTOR for the
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 14/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned Additional Public Prosecutor Mr. P.D.Bhate waives service of
Rule on behalf of the respondents.
2. The
convict prisoner has sent this application through jail authority to
release him on temporary bail for the reason stated in the
application. Since we do not think it fit to release the convict on
temporary bail, this application is rejected. Rule is discharged.
(R.P.Dholakia,J)
(D.N.Patel,J)
***darji
Top