Gujarat High Court High Court

Mukesh vs State on 30 June, 2008

Gujarat High Court
Mukesh vs State on 30 June, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8145/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8145 of 2008
 

In


 

CRIMINAL
APPEAL No. 1262 of 2005
 

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

 

MUKESH
JINABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR HL JANI, APP for Respondent(s) :
1-2 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 30/06/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

Rule. Mr.H.L.Jani, learned APP waives service of rule on behalf of opponents.
This application has been sent by the convict through jail authority for releasing on temporary bail for the reason stated in the application. Since we are not convinced with the reason shown for releasing on temporary bail, this application is required to be rejected and it is accordingly rejected. Rule is discharged.

(R.P.DHOLAKIA,J.)(K.S.JHAVERI,J.)

radhan

   

Top