Gujarat High Court
Dinesh vs State on 30 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/8118/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8118 of 2008
In
CRIMINAL
APPEAL No. 150 of 2005
=========================================================
DINESH
CHATURBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR HL JANI, APP for Respondent(s) :
1-2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Rule. Mr.H.L.Jani, 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 for the reason stated in the application. Since we are not convinced with the reason shown for releasing on temporary bail, this application is required to be rejected and it is accordingly rejected. Rule is discharged.
(R.P.DHOLAKIA,J.)(K.S.JHAVERI,J.)
radhan
Top