Gujarat High Court Case Information System
Print
CR.MA/8688/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8688 of 2008
In
CRIMINAL
APPEAL No. 1417 of 2003
======================================
AMINKHAN
@ MUNNO HUSSAINKHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
======================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MS RAVAL, APP for
Respondent(s) : 1,None for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Rule.
Ms. Archana Raval, Ld. APP waives service of rule.
This
application is preferred by convict prisoner through jail, either to
release him on bail permanently or on temporary bail for a longer
period or to expedite the appeal filed by him. In view of the order
passed by this Court in Criminal Misc. Application No. 1838 of 2008
dated 26/2/2008, the prayer of the convict prisoner to grant him
bail/temporary bail is hereby rejected.
Criminal
Appeal No. 1417 of 2003 filed by convict prisoner is already notified
on the board and learned advocate appearing for the convict prisoner
may make it convenient to approach this Court for the final hearing
of the appeal
In
view of above, application stands dismissed. Rule discharged.
(
J. R. VORA, J.)
(
J .C. UPADHYAYA, J. )
*Pansala.
Top