Gujarat High Court Case Information System
Print
CR.MA/11297/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11297 of 2007
In
CRIMINAL
APPEAL No. 767 of 2006
=======================================================
AMARSI
SAVAJIBHAI - 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
: 04/10/2007
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Learned A.P.P. Mr.H.L. Jani waives service of notice of rule on
behalf of the respondents.
This
application has been sent by the convict prisoner through jail
authority, wherein he has prayed for temporary bail for a period of
45 days mainly on the ground of submitting the documents asked by
the Western Railway. He has annexed the letter received by the
convict from Wester Railway along with the application.
We
have gone through the application sent by the convict prisoner.
Since we are not convinced with the cause shown by the application
in his application for releasing him on temporary, this
application is rejected. Rule is
discharged.
(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)
/patil
Top