Gujarat High Court High Court

Ashok vs State on 5 July, 2011

Gujarat High Court
Ashok vs State on 5 July, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9324/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9324 of 2011
 

In


 

CRIMINAL
APPEAL No. 1538 of 2008
 

 
 
=========================================================

 

ASHOK
DEVABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR HL JANI Ld. APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 05/07/2011 

 

 
 
ORAL
ORDER

Rule.

Mr HL Jani learned APP waives service of rule on behalf of the
State.

The
present applicant has filed this application through jail for
releasing him on temporary bail on the ground of attending
after-death ceremony of his father.

I
have perused the papers and heard Mr HL Jani learned APP. It appears
that the no death certificate is produced along with this
application. Hence, there being no substance in the application, the
same requires to be dismissed and is accordingly dismissed. Rule is
discharged. Liberty to apply if there is any genuine reason.

[
Z.K. SAIYED, J.]

mandora/

   

Top