Gujarat High Court High Court

Mineshbhai vs State on 8 February, 2011

Gujarat High Court
Mineshbhai vs State on 8 February, 2011
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/10069/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10069 of 2007
 

In


 

CRIMINAL
APPEAL No. 676 of 2006
 

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

 

MINESHBHAI
MOHANBHAI MISTRI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SUBHADRA G PATEL for
Applicant(s)  
MR
HL JANI, APP,  for
Respondent(s)
: 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 03/09/2007 

 

 
ORAL
ORDER

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

Rule.

Mr. K.P. Raval, learned APP, waives service of rule on behalf of the
respondents.

The
convict prisoner has filed this application praying to release him
on temporary bail for his own medial treatment. After perusing the
records, we are of the view that the reason assigned for releasing
him on temporary bail is not convincing. This application is
therefore rejected. Rule is discharged.

[R.P.

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

ar

   

Top