Gujarat High Court
Yunus vs State on 21 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/3898/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3898 of 2008
In
CRIMINAL
APPEAL No. 882 of 2006
=========================================================
YUNUS
CHAND MOHAMAD THRO RUCKSANABANU CHANDMOHMAD - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MM TIRMIZI for
Applicant(s) : 1,MS REKHA H KAPADIA for Applicant(s) : 1,
MR HL
JANI, ADDL PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/03/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
1. Rule.
Mr HL Jani, APP, waives service of rule.
2. The
applicant-convict has prayed for temporary bail on the ground of
marriage of his cousin. Since the reason shown for releasing him on
temporary bail is not convincing, this application requires to be
rejected. Accordingly the application is rejected. Rule is
discharged.
[R.P.
DHOLAKIA, J.] [K.S. JHAVERI, J.]
Divya//
Top