Gujarat High Court Case Information System
Print
CR.MA/11094/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11094 of 2011
In
CRIMINAL
APPEAL No. 1873 of 2006
======================================
KATIYABHAI
NEVABHAI MEDA
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
: 05/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 30 days for making financial
arrangement for his family. He is convicted of offences punishable
under Sections 302, 34 and 394 of the Indian Penal Code. He has
recently been released in May-June 2011 for 30 days for his own
treatment, even after earlier order dated 8.2.2010 in Criminal Misc.
Application No.815 of 2010, wherein fraud sought to be played by him
is highlighted. Earlier application of the applicant on the same
ground has been rejected on 27.6.2011. Under the circumstances, the
application is rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top