Gujarat High Court High Court

Jashu vs State on 4 July, 2008

Gujarat High Court
Jashu vs State on 4 July, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7842/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7842 of 2008
 

In


 

CRIMINAL
APPEAL No. 229 of 2006
 

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

 

JASHU
@ JASHIYO GANDABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR
AJ DESAI, APP for
Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/07/2008 

 

 
 
ORAL
ORDER

Heard
learned APP Mr.A.J.Desai.

The
present application has been preferred by the convict prisoner for
releasing him on temporary bail on the ground of house repairing. No
cogent and convincing reasons have been stated in the application.
Hence this application is rejected.

(M.D.Shah,
J.)

Sreeram.

   

Top