Gujarat High Court
Chandresh vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/8764/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8764 of 2011
=============================================
CHANDRESH
NATVARLAL PANWALA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MRMPSHAH for Applicant(s) :
1,MS. KRUTI M SHAH for Applicant(s) : 1,
MS MANISHA L SHAH ADDL.
PUBLIC PROSECUTOR for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/06/2011
ORAL
ORDER
This
application is filed by the applicant for grant of temporary bail for
attending the last rites of his mother.
Since
the trial Court has already passed an order dated 22.6.2011
permitting the applicant to attend obsequies ceremony as per hindu
customary rites on 12th
and 13th
day of death of his mother with necessary police bandobast, no
interference is necessary.
The
application is disposed of accordingly.
[ANANT
S. DAVE, J.]
//smita//
Top