Gujarat High Court
Tejabhai vs State on 10 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2150/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2150 of 2010
In
CRIMINAL
APPEAL No. 661 of 2005
=========================================================
TEJABHAI
BOGHABHAI - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant.
MR M.R.MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 10/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant-convict seeks temporary bail for after-death-ceremony of
his mother and brother, who expired on 3.4.2009 and 3.5.2009
respectively. The cause is stale. Hence, rejected.
[A.L.Dave,J.]
[Bankim
N.Mehta,J.]
(patel)
Top