Gujarat High Court
====================================== vs Mr on 21 November, 2011
Gujarat High Court Case Information System
Print
CR.MAO/159012/0111 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15901 of 2011
In
CRIMINAL
APPEAL No. 899 of 2007
======================================
KALABHAI
AMARATBHAI
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
THROUGH JAIL for Applicant.
MR
KP RAVAL, APP for Respondent No.1.
None for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE N.V. ANJARIA
Date
: 21/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 30 days for helping his
family, particularly his ailing father. He has recently been
released on same ground in August 2011. Hence, rejected.
(D.H.Waghela,
J.)
(N.V.Anjaria,
J.)
*malek
Top