Gujarat High Court
Natubhai vs The on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/11328/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11328 of 2008
In
CRIMINAL
APPEAL No. 470 of
2007
=========================================================
NATUBHAI
MAGANBHAI - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR IM PANDYA ASST. PUBLIC PROSECUTOR for
Respondent.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 04/09/2008
ORAL
ORDER
1. By
way of this application through jail, the applicant-convict has
prayed to release him on interim bail for a period of 45 days.
2. Heard.
I have perused the relevant record. The convict is sentenced to
undergo seven years imprisonment for the offence punishable under
Section 376 of the I.P.C.. The ground on the basis of which the
convict has sought his release is not cogent and convincing. Hence,
the application is rejected.
(M.D.
Shah,J.)
Umesh/
Top