Gujarat High Court
Nagdan vs State on 8 August, 2008
Gujarat High Court Case Information System Print CR.MA/1018320/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 10183 of 2008 In CRIMINAL APPEAL No. 1680 of 2006 ========================================================= NAGDAN BHIKHABHAI - Applicant(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : THROUGH JAIL for Applicant(s) : 1, MS HB PUNANI, APP for Respondent(s) : 1-2 ========================================================= CORAM : HONOURABLE MR.JUSTICE R.P.DHOLAKIA and HONOURABLE MR.JUSTICE DN PATEL Date : 08/08/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule. Ms.H.B.Punani, 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. 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.)
(D.N.PATEL,J.)
radhan
Top