Gujarat High Court Case Information System
Print
CR.MA/14293/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14293 of 2011
In
CRIMINAL
MISC.APPLICATION No. 13891 of 2011
In
CRIMINAL MISC.APPLICATION No. 13253 of 2011
=========================================================
SHAILESHKUMAR
BALSINH ZALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MR KL PANDYA, APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 10/10/2011
ORAL
ORDER
1. Rule.
Mr. K. L. Pandya, learned Additional Public Prosecutor waives
service of Rule on behalf of the State of Gujarat.
2. The
applicant-party-in-person has filed this application for extension of
temporary bail on the ground of treatment of his son and father.
Earlier this Court has extended the temporary bail vide order dated
30/9/2011 passed in Criminal Misc. Application No.13891 of 2011 in
Criminal Misc. Application No.13253 of 2011 in Criminal Misc.
Application No.12642 of 2011.
3. Heard
learned APP appearing for the respondent State, gone through the
averments made in the application and perused the documents produced
on record before the Court.
4. Present
applicant has not produced cogent evidence to show the illness of
father and son. I have verified last order passed by this Court
extending the temporary bail also. Sufficient time has been granted
by this Court to the accused. Now, there is no cogent reason in the
application for extension. The application has no substance and the
same deserves to be dismissed. The same is therefore, dismissed.
Rule is discharged.
(Z.K.SAIYED,
J.)
(ila)
Top