Gujarat High Court High Court

Arvindsinh vs State on 14 July, 2008

Gujarat High Court
Arvindsinh vs State on 14 July, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8872/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8872 of 2008
 

In


 

CRIMINAL
APPEAL No. 124 of 2003
 

=========================================================

 

ARVINDSINH
NARVATSINH SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
Mr. P.D.Bhate, Addl. PUBLIC PROSECUTOR for the
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

			Date
: 14/07/2008 

 

 
				ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Learned Additional Public Prosecutor Mr. P.D.Bhate waives service of
Rule on behalf of the respondents.

2. 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)

(D.N.Patel,J)

***darji

   

Top