Gujarat High Court
Rasul vs State on 4 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8690/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8690 of 2008
In
CRIMINAL
APPEAL No. 326 of 2003
=======================================================
RASUL
HABIBBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR SP
HASURKAR APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Rule.
Mr.S.P. Hasurkar, learned APP for opponents 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. 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.) (K.S.JHAVERI, J.)
/patil
Top