Gujarat High Court
Manaji vs State on 13 September, 2011
Gujarat High Court Case Information System
Print
R/CR.MA/7039/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7039 of 2011
In
CRIMINAL APPEAL no 1164 of 2009
================================================================
MANAJI
SUKHAJI - CONVICT PRISONER NO: D-12898....Applicant(s)
Versus
STATE
OF GUJARAT & 1....Respondent(s)
================================================================
Appearance:
THROUGH
JAIL for the PETITIONER(s) No. 1
MR
LB DABHI, APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 23/05/2011
ORAL
ORDER
(PER
: HONOURABLE MR.JUSTICE G.B.SHAH)
Rule. Mr. LB Dabhi,
Ld. APP waives service of rule on behalf of the opponent – State.
This application
has been filed by the convict prisoner through jail for temporary
bail for a period of 60 days on the grounds of cultivation of his
land, division of land, etc.
Having heard the
Ld. APP and having considered the facts of the case, no case for
temporary bail is made out and hence the application is rejected.
Rule is discharged.
(G.
B SHAH,J)
MR.
VR Pansala
Page
1 of 1
Top