Gujarat High Court High Court

Hukaji vs State on 4 August, 2008

Gujarat High Court
Hukaji vs State on 4 August, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1013620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
MISC.APPLICATION No. 10136 of 2008
 

In


 

CRIMINAL
APPEAL No. 132 of 2004
 

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


 

HUKAJI
CHANDAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR AJ
DESAI APP for Respondent(s) :
1-2, 
=======================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

Date
: 04/08/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Mr.A.J. Desai, 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.

Jail
record shows that when the convict was released on temporary bail,
he misused his liberty and remained absconding for a considerable
period of 216 days.

In
view of the above, this application is rejected. Rule is discharged.

(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)

/patil

   

Top