Gujarat High Court
Faridabibi vs State on 4 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/11374/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11374 of 2008
In
CRIMINAL
APPEAL No. 1745 of 2006
=========================================================
FARIDABIBI
BASIRMOHMAD SHAIKH THRO'SABANABANU BASIRMOHMAD - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
PARTY-IN-PERSON
for the Applicant.
MR PD BHATE, APP for the
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 04/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr.Bhate, Learned Additional Public Prosecutor for the respondents,
waives service of rule.
2. This
application has been preferred by the daughter of the convict to
release the convict prisoner on temporary bail for a period of 30
days 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)
*dipti
Top