Gujarat High Court
Hukaji vs State on 4 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/1013620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10136 of 2008
In
CRIMINAL
APPEAL No. 132 of 2004
=======================================================
HUKAJI
CHANDAJI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR AJ
DESAI APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 04/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.A.J. Desai, learned APP for respondents waives service of rule.
The
convict prisoner has sent this application through jail authority to
release him on temporary bail for the reason stated in the
application.
Jail
record shows that when the convict was released on temporary bail,
he misused his liberty and remained absconding for a considerable
period of 216 days.
In
view of the above, this application is rejected. Rule is discharged.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top