Gujarat High Court High Court

====================================== vs Unknown on 13 November, 2008

Gujarat High Court
====================================== vs Unknown on 13 November, 2008
Author: Bhagwati Prasad,&Nbsp;Honourable Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1425120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14251 of 2008
 

In


 

CRIMINAL
APPEAL No. 745 of 2000
 

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

BHAYLU
@ SANJAY VINODRAY BHATT 

 

Versus
 

STATE
OF GUJARAT & ANOTHER
 

====================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
Ms Mita Panchal, Additional Public Prosecutor for the
respondents 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 13/11/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

This
application has been filed by the convict through jail for releasing
him on temporary bail on the ground of medical treatment.

However,
main matter being Criminal Appeal No.745 of 2000 has already been
disposed of on 10th November 2008. Hence, this
application does not survive and the same is disposed of as having
become infructuous.

(Bhagwati
Prasad, J.)

(Bankim
N Mehta, J.)

*mohd

   

Top