Gujarat High Court
Nandkishor vs State on 20 December, 2010
Gujarat High Court Case Information System
Print
SCR.A/2343/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2343 of 2010
=============================================
NANDKISHOR
MANILAL MADRASI - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance
:
BY COMPLAINT BOX for
Applicant(s) : 1,
MR KARTIK PANDYA ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 14/12/2010
ORAL
ORDER
Heard
learned APP.
Considering
the jail record of the applicant, on two different occasions i.e. in
the year 2003 and 2006, the applicant was punished by the jail
authority for various mis-conducts. Besides, an application for
temporary bail was preferred before this Court on a false ground,
which came to be withdrawn.
Considering
the above, there is no substances in the allegations levelled by the
applicant. The application stands rejected.
[ANANT
S. DAVE, J.]
//smita//
Top