Gujarat High Court
Jamilbapu vs State on 11 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9588/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9588 of 2011
In
CRIMINAL
APPEAL No. 1116 of 2008
=========================================================
JAMILBAPU
IKBALBAPU - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL 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)
The
petitioner has sought temporary bail for 45 days for arranging
maintenance and treatment of his daughter. He has recently been
released on temporary bail for 51 days for the treatment of his son
during March/May
2011. Therefore, the application is rejected.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top