Gujarat High Court
Mohan vs State on 6 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/1293720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12937 of 2008
In
CRIMINAL
APPEAL No. 305 of 2002
=========================================================
MOHAN
ALIAS RAMESH HANAJI KOLI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MS
MS PANCHAL, ADDL. PUBLIC
PROSECUTOR for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 01/12/2008
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.)
shekhar/-
Top