Gujarat High Court
Rabari vs State on 1 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/2373/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2373 of 2011
=============================================
RABARI
BALDEVBHAI KURSHIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MS JAYSHREE C BHATT for
Applicant(s) : 1,
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 01/03/2011
ORAL
ORDER
This
application for temporary bail is filed by the applicant on the
ground for the treatment of his wife.
The
medical report of sonography reveals that it is a fibroadenosis and
no evidence of Calcification or nodes are seen in Axilla on either
side.
Looking
to the medical report, this application for temporary bail is
rejected.
[ANANT
S. DAVE, J.]
//smita//
Top