Gujarat High Court
====================================== vs Unknown on 17 October, 2008
Gujarat High Court Case Information System Print CR.MA/1249320/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 12493 of 2008 In CRIMINAL APPEAL No. 2442 of 2005 ====================================== RAHEMATBANU NAZIRAHEMAD QURESHI Versus STATE OF GUJARAT & ANOTHER ====================================== Appearance : THROUGH JAIL for Applicant(s) : 1, Ms Hansa Punani, Additional Public Prosecutor for the Respondents ====================================== CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD and HONOURABLE MR.JUSTICE BANKIM.N.MEHTA Date : 17/10/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
No
case for temporary bail is made out. The application has no force.
We are not inclined to grant temporary bail. The same is dismissed.
(Bhagwati
Prasad, J.)
(Bankim
N. Mehta, J.)
*mohd
Top