Gujarat High Court High Court

Mukesh vs State on 19 June, 2008

Gujarat High Court
Mukesh vs State on 19 June, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/6788/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6788 of 2008
 

In


 

CRIMINAL
APPEAL No. 1197 of 2007
 

=========================================================

 

MUKESH
GEMABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR
HL JANI, APP,
for Respondent(s)
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 19/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

1. Rule.

Mr. H.L. Jani, learned APP, waives service of rule.

2. The
applicant-convict has prayed for temporary bail on the ground of
helping family member. Since the reason shown for releasing him on
temporary bail is not convincing, this application requires to be
rejected. Accordingly the application is rejected. Rule is
discharged.

[R.P.

DHOLAKIA, J.]

[K.S.

JHAVERI, J.]

ar

   

Top