Gujarat High Court High Court

Jurinath vs State on 25 November, 2010

Gujarat High Court
Jurinath vs State on 25 November, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13640/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13640 of 2010
 

In


 

CRIMINAL
APPEAL No. 537 of 2007
 

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

 

JURINATH
JAGANNATH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MS CHETNA M SHAH APP for Respondent(s) :
1-2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE VIJAY MANOHAR SAHAI
		
	

 

 
 


 

Date
: 15/11/2010  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant seeks temporary bail for withdrawing the money from the
bank which are deposited in the account being the amount of retiral
dues. He has requested that the said amount may be transferred to
his jail account. This can be done by requesting the bank in writing.
His personal presence may not be required, as such. Hence, rejected.

(A.L.

DAVE, J.)

(V.M.

SAHAI, J.)

zgs/-

   

Top