Gujarat High Court
Through vs Mr Kartik Pandya on 21 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9331/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9331 of 2011
In
CRIMINAL
APPEAL No. 1697 of 2006
======================================
GURUDAYALSINH
NATHASINH
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
THROUGH
JAIL for Applicant.
MR KARTIK PANDYA, APP for
Respondent No.1.
None for Respondent No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
As
furlough is due for the applicant in the near future and no
sufficient ground is made out, present application for temporary
bail is rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top