Gujarat High Court High Court

Aminkhan vs State on 17 July, 2008

Gujarat High Court
Aminkhan vs State on 17 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8688/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8688 of 2008
 

In


 

CRIMINAL
APPEAL No. 1417 of 2003
 

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

AMINKHAN
@ MUNNO HUSSAINKHAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

====================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MS RAVAL, APP for
Respondent(s) : 1,None for Respondent(s) :
2, 
======================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 17/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Rule.

Ms. Archana Raval, Ld. APP waives service of rule.

This
application is preferred by convict prisoner through jail, either to
release him on bail permanently or on temporary bail for a longer
period or to expedite the appeal filed by him. In view of the order
passed by this Court in Criminal Misc. Application No. 1838 of 2008
dated 26/2/2008, the prayer of the convict prisoner to grant him
bail/temporary bail is hereby rejected.

Criminal
Appeal No. 1417 of 2003 filed by convict prisoner is already notified
on the board and learned advocate appearing for the convict prisoner
may make it convenient to approach this Court for the final hearing
of the appeal

In
view of above, application stands dismissed. Rule discharged.

(
J. R. VORA, J.)

(
J .C. UPADHYAYA, J. )

*Pansala.

   

Top