Gujarat High Court
Mohd vs State on 27 May, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/7233/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7233 of 2011
In
CRIMINAL APPEAL no 981 of 2007
================================================================
MOHD.
YUNUS ABDUL RAHIM - CONVICT PRISONER NO: D-11673....Applicant(s)
Versus
STATE
OF GUJARAT & 1....Respondent(s)
================================================================
Appearance:
THROUGH
JAIL for the PETITIONER(s) No. 1
MR
LB DABHI, ADDL.PUBLIC PROSECUTOR for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 27/05/2011
ORAL
ORDER
Rule.
Learned Additional Public Prosecutor Mr.L.B.Dabhi waives service of
rule on behalf of respondent-State.
The
present application has been filed by the convict prisoner through
jail for temporary bail on the ground of medical treatment of his
mother.
Having
heard the learned APP and having considered the jail remarks and the
particulars related to jail sentence undergone by the present convict
prisoner, the ground mentioned in application is not the convincing
one to grant temporary bail to the present convict prisoner. Hence
this application deserves to be rejected and accordingly it is
rejected. Rule is discharged.
(G.
B. SHAH, J.)
syed/
Page
2 of 1
Top