Gujarat High Court High Court

Thro’ vs State on 29 September, 2008

Gujarat High Court
Thro’ vs State on 29 September, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/12366/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CRIMINAL
MISC.APPLICATION No. 12366 of 2008
 

In


 

CRIMINAL
APPEAL No. 1644 of 2005
 

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


 

SHAILESHBHAI
BALUBHAI CHUNARA
 

THRO'
MENABEN BALUBHAI CHUNARA & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
PARTY-IN-PERSON
for Applicant(s) : 1 - 2. 
MS MS
PANCHAL APP for Respondent(s) :
1-2, 
=======================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

Date
: 29/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Rule.

Ms.M.S. Panchal, learned APP for respondents waives service of rule.

The
applicant, who is mother of the convict prisoner has filed this
application to release the convict on temporary bail for the reason
stated in the application.

In
view of the fact that earlier when the convict was released on
temporary bail, he misused his liberty and surrendered late.

In
view of the above, this application is rejected. Rule is discharged.

(R.P.DHOLAKIA,
J.) (D.N. PATEL, J.)

/patil

   

Top