Gujarat High Court
Mahesh vs State on 23 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/6502/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6502 of 2008
In
CRIMINAL
APPEAL No. 246 of 2005
=========================================================
MAHESH
@ BALO PREMJI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
HL JANI APP for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. This
is an application praying to release the convict ? prisoner on
temporary bail for a period of 90 days.
2. Heard
learned APP for the respondent ? State and perused the documents
produced on record. Considering the facts of the case and the jail
record of the convict ? prisoner, we are not inclined to entertain
this application. Hence, the application stands rejected. However,
the jail authority is directed to provide the best available
treatment to the convict at the earliest.
[R.
P. DHOLAKIA, J.] [K. S. JHAVERI, J.]
Pravin/*
Top