Gujarat High Court
Sanjay vs State on 6 November, 2008
Gujarat High Court Case Information System
Print
CR.MA/14252/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14252 of 2008
In
CRIMINAL
APPEAL No. 2225 of 2006
=========================================================
SANJAY
@ RAMESHBHAI BANSIBHAI TADVI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR.HASURKAR,
ADDL. PUBLIC
PROSECUTOR for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 06/11/2008
ORAL
ORDER
Rule.
Mr.Hasurkar, learned APP waives service of notice of Rule on behalf
of respondent-State.
Present
application is filed by the applicant-convict through jail to attend
Babri Ceremony of his sister’s son which is alleged to have
been scheduled on 10/11/2008. The presence of the applicant-convict
in the Babri Ceremony of his sister’s son is not must. Hence,
on that ground, the applicant-convict is not entitled to release on
temporary bail. The present application deserves to be dismissed and
is dismissed. Rule discharged.
(M.R.SHAH,
J.)
sompura
Top