Gujarat High Court High Court

====================================== vs Mr Kartik Pandya on 5 October, 2011

Gujarat High Court
====================================== vs Mr Kartik Pandya on 5 October, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14098/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14098 of 2011
 

In


 

CRIMINAL
APPEAL No. 399 of 2007
 

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


 

DHANSUKH
POONAMCHAND 

 

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
: 05/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
petitioner has sought temporary bail for 21 days for attending
‘simant’ ceremony of his daughter-in-law. As no sufficient ground is
made out, the application is rejected.

(D.H.Waghela,
J.)

(J.C.Upadhyaya,
J.)

*malek

   

Top