Gujarat High Court High Court

Kishore vs The on 25 August, 2008

Gujarat High Court
Kishore vs The on 25 August, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/1102420/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11024 of 2008
 

In


 

CRIMINAL
APPEAL No. 2262 of 2004
 

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

 

KISHORE
VEERABHAI PARGHI - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
JAYSHREE C BHATT for
Applicant(s) : 1, 
MR
AJ DESAI, APP for
Respondent(s) :
1-2 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

Date
: 25/08/2008 

 

ORAL
ORDER

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

Rule. Mr.A.J.Desai, learned APP waives service of rule on behalf of opponents.
This application has been filed by the convict for releasing on temporary bail. Since we are not convinced with the reason shown for releasing on temporary bail, this application is required to be rejected and it is accordingly rejected. Rule is discharged.

(R.P.DHOLAKIA,J.)

(D.N.PATEL,J.)
radhan

   

Top