Gujarat High Court High Court

Ashok vs State on 22 March, 2011

Gujarat High Court
Ashok vs State on 22 March, 2011
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/3858/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
MISC.APPLICATION No. 3858 of 2008
 

In


 

CRIMINAL
APPEAL No. 2123 of 2005
 

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


 

ASHOK
KERIBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MS AC
RAVAL APP for Respondent(s) :
1-2, 
=======================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 28/03/2008 

 

ORAL
ORDER

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

Rule.

Learned A.P.P. Ms.A.C. Raval waives service of rule on behalf of the
respondents.

We
have gone through the application sent by the convict prisoner.
Since we are not convinced with the cause shown by the convict in
his application for releasing him on temporary bail, this
application is rejected. Rule is
discharged.

(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)

/patil

   

Top