Gujarat High Court
Pathan vs State on 5 August, 2008
Gujarat High Court Case Information System
Print
CR.MA/10385/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10385 of 2008
In
CRIMINAL
APPEAL No. 1926 of 2006
=========================================================
PATHAN
ATTAULLAKHAN CHHOTEKHAN - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance :
MS
KD PARMAR for the Applicant.
MR
AJ DESAI, APP for the
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 05/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr.Desai, Learned Additional Public Prosecutor for the respondents,
waives service of rule.
2. This
application has been preferred to release convict prisoner on
temporary bail for the reason stated in the application. Since we do
not think it fit to release the convict on temporary bail, this
application is rejected. Rule is discharged.
(R.P.Dholakia,J)
(D.N.Patel,J)
*dipti
Top