Gujarat High Court
Sardarsinh vs State on 13 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/10699/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10699 of 2008
In
CRIMINAL
APPEAL No. 516 of 2000
=========================================================
SARDARSINH
RATANSINH - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
THROUGH
JAIL for the Applicant.
MS HANSA
PUNANI, APP for the
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 13/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Ms.Punani, Learned Additional Public Prosecutor for the respondents,
waives service of rule.
2. The
convict prisoner has sent this application through jail authority to
release him on temporary bail for the reason stated in the
application. Since we do not think it fit to release the convict on
temporary bail, this application is rejected. Rule is discharged.
(R.P.Dholakia,J)
(D.N.Patel,J)
*dipti
Top