Gujarat High Court High Court

Sanjay vs State on 6 November, 2008

Gujarat High Court
Sanjay vs State on 6 November, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/14252/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14252 of 2008
 

In


 

CRIMINAL
APPEAL No. 2225 of 2006
 

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

 

SANJAY
@ RAMESHBHAI BANSIBHAI TADVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR.HASURKAR,
ADDL. PUBLIC
PROSECUTOR for
Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 06/11/2008 

 

 
 
ORAL
ORDER

Rule.

Mr.Hasurkar, learned APP waives service of notice of Rule on behalf
of respondent-State.

Present
application is filed by the applicant-convict through jail to attend
Babri Ceremony of his sister’s son which is alleged to have
been scheduled on 10/11/2008. The presence of the applicant-convict
in the Babri Ceremony of his sister’s son is not must. Hence,
on that ground, the applicant-convict is not entitled to release on
temporary bail. The present application deserves to be dismissed and
is dismissed. Rule discharged.

(M.R.SHAH,
J.)

sompura

   

Top