Gujarat High Court High Court

Jamla vs State on 8 July, 2008

Gujarat High Court
Jamla vs State on 8 July, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/6615/2008	 2/ 2	ORDER 
 
 

	

 

 


 

 


 

 


 

 


 

 


 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6615 of 2008
 

In


 

CRIMINAL
APPEAL No. 704 of 1999
 

 


 

 


 

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

 

JAMLA
HURSINHBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
Mr.
R.C.Kodekar, Addl. PUBLIC
PROSECUTOR for the
Respondents.
 

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


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 08/07/2008 

 

 
 
				
ORAL ORDER

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

Rule.

Learned Additional Public Prosecutor Mr. R.C.Kodekar waives service
of Rule.

2. The
convict prisoner has submitted this application through jail
authority to release him on temporary bail for the reason stated in
the application. Keeping in mind the past record of the convict
prisoner, we do not think it fit to release him on temporary bail.
Hence, this application is rejected. Rule is discharged.

(R.P.Dholakia,J)

(D.N.Patel,J)

***darji

   

Top