Gujarat High Court
Lakha vs State on 20 August, 2008
   Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CR.MA/10621/2008	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CRIMINAL
MISC.APPLICATION No. 10621 of 2008
 
In
 
CRIMINAL
APPEAL No. 80 of 2006
 
 
=========================================================
 
LAKHA
DHIRABHAI - Applicant
 
Versus
 
STATE
OF GUJARAT & 1 - Respondents
 
=========================================================
 
Appearance
: 
THROUGH
JAIL for the Applicant. 
MR AJ DESAI,
APP for the
Respondents. 
=========================================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 
 
			
		
		 
			 
and
		
	
	 
		 
			 
 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE DN PATEL
		
	
 
 
 
 
Date
: 20/08/2008 
 
 
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr.Desai, 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