Gujarat High Court
Chaggan vs State on 11 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9635/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9635 of 2011
In
CRIMINAL APPEAL No. 1881 of 2006
=========================================================
CHAGGAN
LALLUBHAI DABHI, THRO' SHAMBABEN CHHAGANLAL DABHI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for Applicant(s) : 1,
MR KARTIK PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 11/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Even as the convict was
released on bail for 30 days in March/April 2011 for repairing his
house, the wife of the convict has again applied for temporary bail
on the same ground. The earlier application of the convict for
temporary bail for farming purpose was dismissed on 7.7.2011 on the
ground that the land was held jointly with other family members.
Under the circumstances, the present application is rejected.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top