Gujarat High Court
Vikram vs State on 22 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/3991/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3991 of 2008
In
CRIMINAL
APPEAL No. 1153 of 2006
=========================================================
VIKRAM
NAGARJI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR HL JANI, APP for Respondent(s) :
1-2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 31/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.H.L.Jani, 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. We are not convinced with the reasons to release the
convict on temporary bail and hence, this application is rejected.
Rule is discharged.
(R.P.DHOLAKIA,J.)
(K.S.JHAVERI,J.)
radhan/
Top