Gujarat High Court High Court

Prakash vs State on 21 March, 2011

Gujarat High Court
Prakash vs State on 21 March, 2011
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11362/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11362 of 2007
 

In


 

CRIMINAL
APPEAL No. 1486 of 2003
 

 
 
=========================================================

 

PRAKASH
CHIMANLAL SHAH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
:                                                     PARTY-IN-PERSON
for Applicant(s) : 1, 
MR AJ DESAI, APP for Respondent(s) :
1-2 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 04/10/2007 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Mr.A.J.Desai, learned APP for opponents waives service of rule.

Heard
party in person, Mr.Prakash Chimanlal Shah and learned APP, Mr.Desai
for the opponents.

This
application has been filed by the convict prisoner for extension of
temporary bail which has been granted by this Court vide order dated
18-9-2007 passed in Cri.Misc.Appln.No.10809 of 2007 which is going
to expire on 6-10-2007.

Looking
to the facts and circumstances, we are not convinced to extend
temporary bail granted earlier and hence, this application is
required to be rejected and is accordingly rejected. Rule is
discharged.

(R.P.DHOLAKIA,J.)

(K.S.JHAVERI,J.)

radhan/

   

Top