Gujarat High Court
Laxman vs State on 24 November, 2010
Gujarat High Court Case Information System
Print
SCR.A/168/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 168 of 2010
=========================================================
LAXMAN
BHIKHABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LR PUJARI, APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 04/02/2010
ORAL
ORDER
Rule.
Learned APP Mr.Pujari waives service of rule on behalf of
respondents.
The
convict prisoner was released on temporary bail from 26.8.2009 to
8.9.2009 for 14 days. The appeal preferred by the convict prisoner
has been dismissed by order dated 29.11.2009. During the period of
his release, he could have taken steps for approaching the Hon’ble
Apex Court. But, he did not take any step during this period.
No
cogent and convincing reasons. Hence, this petition is rejected.
(M.D.Shah, J.)
Sreeram.
Top