Gujarat High Court
Khimabhai vs State on 30 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7815/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7815 of 2008
In
CRIMINAL
APPEAL No. 480 of 2005
=========================================================
KHIMABHAI
SAVALABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
Mr
Ashish Desai, Addl.PUBLIC
PROSECUTOR for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/06/2008
ORAL
ORDER
The
convict-prisoner has prayed for releasing him on temporary bail on
the ground of house repairing. The jail record shows that he has
been released recently between 18.3.2008 and 2.4.2008 on temporary
bail. No cogent and convincing reasons are given to grant temporary
bail. Hence this application is rejected.
[M.D.
SHAH, J.]
msp
Top