Gujarat High Court
Saberabibi vs The on 31 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/1005320/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10053 of 2008
In
CRIMINAL
APPEAL No. 1439 of 2006
=========================================================
SABERABIBI
MEHMOODMIYA - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MRS
HB PUNANI, APP for
Respondent(s) :
1-2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 31/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Ms.H.B.Punani, learned APP waives service of notice of rule on
behalf of the opponents.
The
convict prisoner has sent this application through jail authority
to release him on temporary bail. 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.)
radhan/
Top