Gujarat High Court Case Information System
Print
CR.MA/11015/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11015 of 2008
In
CRIMINAL
APPEAL No. 702 of 2006
=========================================================
JAFAR
ASIFALI - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
THROUGH
JAIL for the Applicant.
MR AJ DESAI,
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. The
convict prisoner has sent this application through jail authority to
release him on temporary bail for a period of 45 days on the ground
of marriage ceremony of his daughter.
2. Learned
Additional Public Prosecutor submitted that there is another
application being Criminal Misc. Application No.11259 of 2008 has
been filed by the learned Advocate Ms.Shalini S. Mair on behalf of
the same applicant, for the very same reason, wherein, this Court has
issued Notice.
3. In
view of the above facts, this application does not survive. This
application is disposed of accordingly. Notice is discharged.
(R.P.Dholakia,J)
(D.N.Patel,J)
*dipti
Top