Gujarat High Court
Lalanprasad vs State on 4 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/5159/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5159 of 2011
=========================================================
LALANPRASAD
SHIVNATHPRASAD KUSHVAH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LB DABHI APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 04/05/2011
ORAL
ORDER
1. Rule.
Mr.L. B. Dabhi, learned APP waives service of notice of Rule on
behalf of respondent State.
2. Present
application is preferred by the convict-applicant herein through jail
for releasing him on bail.
3. Heard
the learned APP and gone through the application. From the record it
appears that applicant herein is facing trial in the Sessions Court
hence it would be open to the applicant to prefer appropriate
application before the concerned Sessions Court.
4. The
application stands disposed of accordingly. Rule is discharged.
(K.M.THAKER,
J.)
Amit
Top