Gujarat High Court
Munnasinh vs State on 19 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14971/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14971 of 2011
In
CRIMINAL
MISC.APPLICATION No. 13492 of 2011
=========================================================
MUNNASINH
CHANDRAPRAKASH YADAV - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MS CHETNA SHAH, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 19/10/2011
ORAL
ORDER
Rule.
Learned APP waives service of Rule.
The
applicant has filed this application for extension of temporary bail,
granted earlier by this Court.
Heard.
It appears that the grounds for extension of temporary bail, stated
in the application, seems to be not genuine. Hence, it is rejected.
Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top