Gujarat High Court High Court

Natubhai vs The on 15 November, 2011

Gujarat High Court
Natubhai vs The on 15 November, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11328/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11328 of 2008
 

In


 

CRIMINAL
APPEAL No. 470 of
2007 
=========================================================

 

NATUBHAI
MAGANBHAI - Applicant(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR IM PANDYA ASST. PUBLIC PROSECUTOR for
Respondent. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 04/09/2008 

 

ORAL
ORDER

1. By
way of this application through jail, the applicant-convict has
prayed to release him on interim bail for a period of 45 days.

2. Heard.

I have perused the relevant record. The convict is sentenced to
undergo seven years imprisonment for the offence punishable under
Section 376 of the I.P.C.. The ground on the basis of which the
convict has sought his release is not cogent and convincing. Hence,
the application is rejected.

(M.D.

Shah,J.)

Umesh/

   

Top