Gujarat High Court
Nagji vs State on 22 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/3986/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3986 of 2008
In
CRIMINAL
APPEAL No. 180 of 2005
=========================================================
NAGJI
@ BALIYO PUNJABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR HL JANI, APP for Respondent(s) :
1-2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 31/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.H.L.Jani, learned APP for opponents waives service of rule.
The
convict prisoner has sent this application through jail authority
to release him on temporary bail for the reason stated in the
application. Since we do not think it fit to release the convict on
temporary bail, this application is rejected. Rule is
discharged.
(R.P.DHOLAKIA,J.)
(K.S.JHAVERI,J.)
radhan/
Top