Gujarat High Court
Pintoo vs State on 29 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/986020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9860 of 2008
In
CRIMINAL
APPEAL No. 229 of 2004
=======================================================
PINTOO
@ ATULKUMAR MURLIBHAI - 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
: 29/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Ms.H.B. Punani, learned APP for respondents waives service of
rule.
The
convict prisoner has sent this application through jail authority to
release him on temporary bail for the reason stated in the
application.
In
view of the fact that the convict remained absconding when he was
released on temporary bail as well as furlough leave, this
application is rejected. Rule is discharged.
(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)
/patil
Top