Gujarat High Court High Court

Bhikhabhai vs State on 7 November, 2008

Gujarat High Court
Bhikhabhai vs State on 7 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14309/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14309 of 2008
 

In


 

CRIMINAL
APPEAL No. 436 of 2005
 

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

 

BHIKHABHAI
JAMALBHAI - 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
: 07/11/2008 

 

 
 
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 by
submitting application dated 21/10/2008 for releasing him on
temporary bail to attend the marriage ceremony of his daughter and
other ceremonies.

It
appears that the present application has been received by the
Registry of this Court on 05/11/2008 and immediately thereafter the
same is processed and circulated today.

Considering
the invitation card it appears that the marriage has already taken
place on 06/11/2008 i.e. on yesterday and other ceremony which was
fixed on 04-05/11/2008 are also over. Even the last ceremony is on
today at 12:00 a.m. Under the circumstances practically the present
application has become infructuous and the cause for releasing the
applicant on temporary bail does not survive. Application stands
dismissed. Rule discharged.

(M.R.SHAH,
J.)

sompura

   

Top