Gujarat High Court
====================================== vs Mr on 14 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9864/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9864 of 2011
In
CRIMINAL
APPEAL No. 1337 of 2008
======================================
RATANSHI
MAHADEVA
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
: 14/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for conducting agricultural
operations on the land which is held in the name of his father and
his father is stated to be on temporary bail at present. Besides
that the applicant has been recently released for 51 days from
31.3.2011 to 19.5.2011. Hence, rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top