Gujarat High Court
Dharmendra vs State on 15 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/9198/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9198 of 2008
In
CRIMINAL
APPEAL No. 678 of 2006
=========================================================
DHARMENDRA
@ MUNNA HANSRAJ - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
THROUGH
JAIL for Applicant(s)
: 1,
MR RC KODEKAR, APP for Respondent(s) :
1-2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 15/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.R.C.Kodekar, learned APP for opponents waives service of rule.
The
convict prisoner has sent this application through jail authority
to release him on temporary bail for medical treatment of his wife.
Record
shows that for the same reason, he has enjoyed temporary bail on
seven occasions. Record also shows that he has undergone only one
year and 8 months of imprisonment and hence, this application is
required to be rejected and is accordingly rejected. Rule is
discharged.
[R.P.DHOLAKIA,J]
[D.N.PATEL,J.]
radhan/
Top