Gujarat High Court High Court

Dipakbhai vs State on 25 June, 2008

Gujarat High Court
Dipakbhai vs State on 25 June, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8157/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8157 of 2008
 

In


 

CRIMINAL
APPEAL No. 567 of 2005
 

 
 
=========================================================

 

DIPAKBHAI
PARBHUBHAI PATEL THRO'BHAVNABEN DIPAKBHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MR
HL JANI, APP, for
Respondent(s) 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

1. Rule.

Mr. H.L. Jani, learned APP, waives service of rule.

2. The
applicant-convict has prayed for temporary bail for the reasons
stated in the application. Since the reason shown for releasing him
on temporary bail is not convincing, this application requires to be
rejected. Accordingly the application is rejected. Rule is
discharged.

[R.P.

DHOLAKIA, J.]

[K.S.

JHAVERI, J.]

ar

   

Top