Gujarat High Court
Raisangbhai vs State on 17 November, 2008
Gujarat High Court Case Information System Print CR.MA/1304920/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 13049 of 2008 In CRIMINAL APPEAL No. 1114 of 2003 ========================================== RAISANGBHAI SHANABHAI PUJARA - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ==========================================Appearance : THROUGH JAIL for Applicant(s) : 1, MS HB PUNANI, ADDL PUBLIC PROSECUTOR for the Respondents ========================================== CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD and HONOURABLE MR.JUSTICE BANKIM.N.MEHTA Date : 17/11/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
No
case for temporary bail is made out. The application has no force.
We are not inclined to grant temporary bail. The same is dismissed.
(BHAGWATI
PRASAD, J.)
(BANKIM
N. MEHTA, J.)
omkar
Top