Gujarat High Court High Court

Nagin vs State on 17 October, 2011

Gujarat High Court
Nagin vs State on 17 October, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14105/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14105 of 2011
 

In


 

CRIMINAL
APPEAL No. 2224 of 2006
 

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

 

NAGIN
CHHITABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KP RAVAL ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 17/10/2011  
 
ORAL ORDER

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

The
applicant has sought temporary bail for 45 days for helping his
family. Brother of the applicant also appears to be a convict in the
same case and is already released on bail. The applicant himself has
been released for three times on different occasions for a total
period of 75 days in this year itself. Under the circumstances, the
application is found to be not bonafide and hence rejected.

(D.H.

WAGHELA, J.)

(J.C.

UPADHYAYA, J.)

zgs/-

   

Top