Gujarat High Court High Court

Jinabhai vs The on 26 September, 2008

Gujarat High Court
Jinabhai vs The on 26 September, 2008
Author: C.K.Buch,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1215720/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12157 of 2008
 

In


 

CRIMINAL
APPEAL No. 1821 of 2006
 

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

JINABHAI
RAVJIBHAI - Applicant
 

Versus
 

THE
STATE OF GUJARAT AND ANOTHER - Respondents
 

==================================================Appearance
: 
THROUGH JAIL for the
Applicant. 
MS MITA PANCHAL, ADDITIONAL PUBLIC PROSECUTOR for the
Respondents. 
==================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 26/09/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)

RULE.

Learned Additional Public Prosecutor Ms. Mita Panchal waives service
of Rule for the respondents.

This
application is received through the jail authorities for temporary
bail on the ground for arranging engagement of his son. This Court
is not satisfied with the ground mentioned in the application for
grant of temporary bail. The resistance placed by the learned
Assistant Government Pleader Ms. Panchal is accepted.

The
application is dismissed. Rule discharged.

[C.

K. BUCH, J.] [H. B. ANTANI, J.]

/shamnath

   

Top