Gujarat High Court High Court

Rasik vs The on 15 November, 2011

Gujarat High Court
Rasik vs The on 15 November, 2011
Author: R.P.Dholakia, Honourable Patel,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11279/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11279 of 2008
 

In


 

CRIMINAL
APPEAL No. 565 of 2006
 

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


 

RASIK
LABHUBHAI - Applicant
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondents
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for the Applicant. 
MR AJ DESAI,
APP for the
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 04/09/2008 

 

 
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. The
convict prisoner has sent this application through jail authority to
release him 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