Gujarat High Court
Vinodbhai vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/11382/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11382 of 2008
In
CRIMINAL
APPEAL No. 719 of 2007
=========================================================
VINODBHAI
DEVJIBHAI RANA,THRO'DEVJIBHAI VANKAJI RANA - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
PARTY-IN-PERSON
for the Applicant.
MR PD BHATE, APP for the
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 04/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr.Bhate, Learned Additional Public Prosecutor for the respondents,
waives service of rule.
2. This
application has been preferred by the father of the convict to
release the convict prisoner on temporary bail for the reason stated
in the application. Since we do not think it fit to release the
convict on temporary bail, this application is rejected. Rule is
discharged.
(R.P.Dholakia,J)
(D.N.Patel,J)
*dipti
Top