Gujarat High Court
====================================== vs Unknown on 13 November, 2008
Gujarat High Court Case Information System
Print
CR.MA/1425120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14251 of 2008
In
CRIMINAL
APPEAL No. 745 of 2000
======================================
BHAYLU
@ SANJAY VINODRAY BHATT
Versus
STATE
OF GUJARAT & ANOTHER
======================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
Ms Mita Panchal, Additional Public Prosecutor for the
respondents
======================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 13/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
This
application has been filed by the convict through jail for releasing
him on temporary bail on the ground of medical treatment.
However,
main matter being Criminal Appeal No.745 of 2000 has already been
disposed of on 10th November 2008. Hence, this
application does not survive and the same is disposed of as having
become infructuous.
(Bhagwati
Prasad, J.)
(Bankim
N Mehta, J.)
*mohd
Top