Gujarat High Court
Hemantkumar vs State on 5 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/12433/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12433 of 2011
In
CRIMINAL
APPEAL No. 2835 of 2008
=========================================================
HEMANTKUMAR
NAGINDAS - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MS CM SHAH Ld. APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 05/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
applicant has sought temporary bail for 30 days for treatment of his
mother. According to the application, the mother of the applicant has
suffered fracture and she is taking rest at home. The applicant has
been released for 20 days in the year 2008 on the ground of sickness
of his mother and son. During that period, he absconded for 984 days
and had been brought to jail after arrest by police. Hence, rejected.
[D.H.WAGHELA,
J.]
[J.C.UPADHYAYA,
J.]
mandora/
Top