Gujarat High Court
Chetanbhai vs State on 25 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/953820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9538 of 2008
In
CRIMINAL
APPEAL No. 1111 of 2007
=======================================================
CHETANBHAI
HARSHADKUMAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR LB
DABHI APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 25/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.L.B. Dabhi, learned APP for respondents waives service of rule.
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.)
/patil
Top