Gujarat High Court
Saiyad vs The on 10 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/8675/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8675 of 2008
In
CRIMINAL
APPEAL No. 304 of 2007
=========================================================
SAIYAD
MAKBOOL MERU - Applicant
Versus
THE
STATE OF GUJARAT & 1 - Respondents
=========================================================
Appearance :
MR
BB NAIK : MR
SHAILESH V RAVAL for the Applicant.
MR
RC KODEKAR, APP for the
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 10/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr.Kodekar, Learned Additional Public Prosecutor for the respondents,
waives service of rule.
2. Heard
learned counsel appearing for the respective parties. This
application has been preferred for getting 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