Gujarat High Court High Court

Shyam vs State on 30 March, 2011

Gujarat High Court
Shyam vs State on 30 March, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4271/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4271 of 2011
 

In


 

CRIMINAL
APPEAL No. 2272 of 2009
 

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

 

SHYAM
RAMRAJ - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR RC KODEKAR, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 30/03/2011 

 

 
 
ORAL
ORDER

Rule.

Learned APP Mr. Jani waives service of Rule on behalf of the
respondent – State.

The
applicant has filed this application for temporary bail for a a
period of 30 days to for performing religious ceremony of his father.

In
my opinion, the ground stated in the application seems to be not
genuine.

Hence,
this application is dismissed. Rule is discharged.

(Z.K.SAIYED,
J.)

sas

   

Top