Gujarat High Court
Mohan vs State on 11 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/1152820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11528 of 2008
In
CRIMINAL
APPEAL No. 914 of 2001
=======================================================
MOHAN
SHANABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
THROUGH
JAIL 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
: 11/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.A.J. Desai, learned APP for respondents waives service of rule.
The
convict prisoner has sent this application through jail authority to
release him on temporary bail for the reason stated in the
application.
In
view of the fact that the convict has enjoyed furlough leave
recently in the month of January-February, 2008, we are not inclined
to release him on temporary bail. Hence, this application is
rejected. Rule is discharged.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top