Gujarat High Court
Vikram vs State on 15 July, 2008
Gujarat High Court Case Information System
Print
CR.MA/9203/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9203 of 2008
In
CRIMINAL
APPEAL No. 613 of 2004
=========================================================
VIKRAM
LAXMANBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
THROUGH
JAIL for Applicant(s)
: 1,
MR PD BHATE, APP for Respondent(s) :
1-2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 15/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.P.D.Bhate, learned APP for opponents waives service of rule.
The
convict prisoner has sent this application through jail authority
to release him on temporary bail for the reason stated in the
application. Since we are not convinced with the reason shown for
releasing on temporary bail, this application is required to be
rejected and is accordingly rejected. Rule is discharged.
[R.P.DHOLAKIA,J]
[D.N.PATEL,J.]
radhan/
Top