Gujarat High Court
====================================== vs Mr on 27 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/13410/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13410 of 2011
In
CRIMINAL
APPEAL No. 2685 of 2008
======================================
KILAN
TERSINHBHAI
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
: 27/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 45 days for helping his
family, even as he was released for 21 days on the occasion of
marriage of his daughter and nephew in March 2011 and again for 21
days for engagement of his son in June 2011. Hence, rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top