Gujarat High Court
Banuben vs State on 31 July, 2008
Gujarat High Court Case Information System Print CR.MA/1003120/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 10031 of 2008 In CRIMINAL APPEAL No. 571 of 2003 ========================================================= BANUBEN VALIMOHAMMED - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : THROUGH JAIL for Applicant(s) : 1, MR AJ DESAI, APP for Respondent(s) : 1-2 ========================================================= CORAM : HONOURABLE MR.JUSTICE R.P.DHOLAKIA and HONOURABLE MR.JUSTICE DN PATEL Date : 31/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule. Mr.A.J.Desai, learned APP waives service of rule on behalf of opponents.
This application has been sent by the convict through jail authority for releasing on temporary bail. The convict has enjoyed temporary bail recently and hence, this application is required to be rejected and it is accordingly rejected. Rule is discharged.
(R.P.DHOLAKIA,J.)
(D.N.PATEL,J.)
radhan
Top