Gujarat High Court
====================================== vs Ms Chetna Shah on 8 July, 2011
  
 Gujarat High Court Case Information System 
    
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CR.MA/9109/2011	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CRIMINAL
MISC.APPLICATION No. 9109 of 2011
 
In
 
CRIMINAL
APPEAL No. 1783 of 2008
 
 
======================================
 
MUKESH
MULJIBHAI 
 
Versus
 
STATE
OF GUJARAT AND ANOTHER
 
====================================== 
Appearance
: 
THROUGH
JAIL for Applicant. 
MS CHETNA SHAH, 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
: 08/07/2011 
 
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
	The
petitioner has sought temporary bail for supporting his family,
stated to be in distress. He has recently been released for similar
purpose for 20 days in May/June 2011. Therefore, the application is
rejected.
	(D.H.Waghela,
J.)
	(J.C.Upadhyaya,
J.)
*malek
Top