Gujarat High Court
Usmangani vs State on 6 June, 2008
Gujarat High Court Case Information System
Print
CR.MA/7081/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7081 of 2008
In
CRIMINAL
APPEAL No. 902 of 2006
=========================================================
USMANGANI
@ BHURA ABDUL GAFAR THRO' ASLAM ABDUL GAFAR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JB PARDIWALA for
Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) : 1,
MR MAULIK
NANAVATI, APP, for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 06/06/2008
ORAL
ORDER
Rule.
Mr. Maulik Nanavati, learned APP waives service of Rule on behalf of
the respondent ? State.
The
applicant has filed this Bail Application to grant temporary bail to
the prisoner Usmangani @ Bhura Abdulgafar on the ground of medical
treatment. Along with the said Application the applicant has also
submitted medical papers. Looking to the papers it seems that the
proper treatment is given to the prisoner. Therefore, it is not
desirable to grant temporary bail to the prisoner. Hence, this
Application is rejected. Rule discharged.
Date
: June 06, 2008 (Z.K.SAIYED,J.)
sas
Top