Gujarat High Court
Amichandji vs State on 29 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8866/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8866 of 2008
In
CRIMINAL
APPEAL No. 747 of
2007
=========================================================
AMICHANDJI
POPATJI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR KP RAVAL ASST. PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 29/07/2008
ORAL
ORDER
By
way of this application through jail, the applicant-convict has
prayed to release him on interim bail for a period of twenty five
days.
Heard.
I have perused the relevant record. The convict has been sentenced to
undergo imprisonment for five years for the offence punishable under
Section 307 of the I.P.C.. The ground on the basis of which the
convict has preferred the present application is not cogent and
convincing. Hence, the application is rejected.
(M.D.
Shah,J.)
Umesh/
Top