Gujarat High Court High Court

Manaji vs State on 13 September, 2011

Gujarat High Court
Manaji vs State on 13 September, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7039/2011
	                                                                    
	   ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


CRIMINAL
MISC.APPLICATION  No 7039 of 2011
 


 


 
	  
	  
		 
			 

In
			CRIMINAL APPEAL no  1164 of 2009
		
	

 

 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

MANAJI
			SUKHAJI - CONVICT PRISONER NO: D-12898....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT  &  1....Respondent(s)
		
	

 

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

Appearance:
 

THROUGH
JAIL for the PETITIONER(s) No. 1
 

MR
LB DABHI, APP for the RESPONDENT(s) No. 1
 

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

 


 
	  
	 
	  
		 
			 

CORAM: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 


Date
: 23/05/2011
 


ORAL
ORDER

(PER
: HONOURABLE MR.JUSTICE G.B.SHAH)

Rule. Mr. LB Dabhi,
Ld. APP waives service of rule on behalf of the opponent – State.

This application
has been filed by the convict prisoner through jail for temporary
bail for a period of 60 days on the grounds of cultivation of his
land, division of land, etc.

Having heard the
Ld. APP and having considered the facts of the case, no case for
temporary bail is made out and hence the application is rejected.
Rule is discharged.

(G.

B SHAH,J)

MR.

VR Pansala

Page
1 of 1

   

Top