Gujarat High Court High Court

Mahesh vs State on 23 June, 2008

Gujarat High Court
Mahesh vs State on 23 June, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/6502/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6502 of 2008
 

In


 

CRIMINAL
APPEAL No. 246 of 2005
 

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

 

MAHESH
@ BALO PREMJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/06/2008 

 

ORAL
ORDER

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

1. This
is an application praying to release the convict ? prisoner on
temporary bail for a period of 90 days.

2. Heard
learned APP for the respondent ? State and perused the documents
produced on record. Considering the facts of the case and the jail
record of the convict ? prisoner, we are not inclined to entertain
this application. Hence, the application stands rejected. However,
the jail authority is directed to provide the best available
treatment to the convict at the earliest.

[R.

P. DHOLAKIA, J.] [K. S. JHAVERI, J.]

Pravin/*

   

Top