Gujarat High Court
Isa vs State on 5 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7020 of 2008
In
CRIMINAL
APPEAL No. 2296 of 2005
=========================================================
ISA
OSMAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR MAULIK NANAVATI, APP, for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/06/2008
ORAL
ORDER
Rule.
Learned APP Mr. Maulik Nanavati, waives service of Rule on behalf of
the respondent ? State.
Heard
learned APP. Perused the record. The applicant has filed this
Application, through Jail, for releasing him on temporary Bail on the
ground of marriage of his nephew. The ground stated in the
application is not proper. From the Marriage Invitation Card it seems
that there are other family members available to look after the
marriage. Therefore, it is not desirable to grant this Application.
Hence, rejected. Rule discharged.
Date
: June 05, 2008 (Z.K.SAIYED,J.)
sas
Top