Gujarat High Court
Prahladsinh vs State on 11 November, 2008
Gujarat High Court Case Information System
Print
CR.MA/1303720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13037 of 2008
In
CRIMINAL
APPEAL No. 1113 of 2003
==========================================
PRAHLADSINH
BAPALAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================Appearance
:
THROUGH JAIL
for Applicant(s) : 1,
MS
HB PUNANI, ADDL PUBLIC PROSECUTOR
for the
Respondents
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 11/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
No
case for temporary bail is made out. The application has no force.
We are not inclined to grant temporary bail. The same is dismissed.
(BHAGWATI
PRASAD, J.)
(BANKIM
N. MEHTA, J.)
omkar
Top