Gujarat High Court
Mukesh vs State on 19 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/6788/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6788 of 2008
In
CRIMINAL
APPEAL No. 1197 of 2007
=========================================================
MUKESH
GEMABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
HL JANI, APP,
for Respondent(s)
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr. H.L. Jani, learned APP, waives service of rule.
2. The
applicant-convict has prayed for temporary bail on the ground of
helping family member. Since the reason shown for releasing him on
temporary bail is not convincing, this application requires to be
rejected. Accordingly the application is rejected. Rule is
discharged.
[R.P.
DHOLAKIA, J.]
[K.S.
JHAVERI, J.]
ar
Top