Gujarat High Court High Court

Shivabhai vs State on 30 June, 2008

Gujarat High Court
Shivabhai vs State on 30 June, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/7855/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7855 of 2008
 

In


 

CRIMINAL
APPEAL No. 984 of 2006
 

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

 

SHIVABHAI
NANNUBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
:
 

THROUGH
JAIL for Applicant(s)
: 1, 
Mr
Ashish Desai, Addl.PUBLIC
PROSECUTOR for
Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 30/06/2008 

 

 
 
ORAL
ORDER

This
petition has been filed by the convict-prisoner through jail praying
for temporary bail for the purpose of agricultural work. In
February, 2008, he was released on temporary bail. No cogent and
convincing reasons are given for granting temporary bail. Hence
rejected.

[M.D.

SHAH, J.]

msp

   

Top