Gujarat High Court
Jinabhai vs The on 26 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/1215720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12157 of 2008
In
CRIMINAL
APPEAL No. 1821 of 2006
==================================================
JINABHAI
RAVJIBHAI - Applicant
Versus
THE
STATE OF GUJARAT AND ANOTHER - Respondents
==================================================Appearance
:
THROUGH JAIL for the
Applicant.
MS MITA PANCHAL, ADDITIONAL PUBLIC PROSECUTOR for the
Respondents.
==================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
RULE.
Learned Additional Public Prosecutor Ms. Mita Panchal waives service
of Rule for the respondents.
This
application is received through the jail authorities for temporary
bail on the ground for arranging engagement of his son. This Court
is not satisfied with the ground mentioned in the application for
grant of temporary bail. The resistance placed by the learned
Assistant Government Pleader Ms. Panchal is accepted.
The
application is dismissed. Rule discharged.
[C.
K. BUCH, J.] [H. B. ANTANI, J.]
/shamnath
Top