Gujarat High Court High Court

Isa vs State on 5 June, 2008

Gujarat High Court
Isa vs State on 5 June, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7020 of 2008
 

In


 

CRIMINAL
APPEAL No. 2296 of 2005
 

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

 

ISA
OSMAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR MAULIK NANAVATI, APP, for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 05/06/2008 

 

 
ORAL
ORDER

Rule.

Learned APP Mr. Maulik Nanavati, waives service of Rule on behalf of
the respondent ? State.

Heard
learned APP. Perused the record. The applicant has filed this
Application, through Jail, for releasing him on temporary Bail on the
ground of marriage of his nephew. The ground stated in the
application is not proper. From the Marriage Invitation Card it seems
that there are other family members available to look after the
marriage. Therefore, it is not desirable to grant this Application.
Hence, rejected. Rule discharged.

Date
: June 05, 2008 (Z.K.SAIYED,J.)

sas

   

Top