Gujarat High Court
Ramesh vs State on 17 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/9424/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9424 of 2008
In
CRIMINAL
APPEAL No. 338 of 2001
=======================================================
RAMESH
MAFATBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR RC
KODEKAR APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 17/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned A.P.P. Mr.R.C. Kodekar waives service of rule on behalf of
the respondents.
The
convict prisoner has sent this application through jail authority to
release him on temporary bail for the reason stated in the
application.
In
view of the fact that the reason given by him for releasing him on
temporary bail is not convincing, this application is rejected. Rule
is discharged.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top