Gujarat High Court
Ashokbhai vs State on 10 July, 2008
Gujarat High Court Case Information System Print CR.MA/8877/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 8877 of 2008 In CRIMINAL APPEAL No. 110 of 2003 ========================================================= ASHOKBHAI RANJITBHAI VASAVA - Applicant Versus STATE OF GUJARAT & 1 - Respondents ========================================================= Appearance : THROUGH JAIL for the Applicant. MR RC KODEKAR, APP for the Respondents. ========================================================= CORAM : HONOURABLE MR.JUSTICE R.P.DHOLAKIA and HONOURABLE MR.JUSTICE DN PATEL Date : 10/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr.Kodekar, Learned Additional Public Prosecutor for the respondents,
waives service of rule.
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)
*dipti
Top