Gujarat High Court
Kantibhai vs State on 19 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/5073/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5073 of 2011
In
CRIMINAL
APPEAL No. 2064 of 2008
=========================================================
KANTIBHAI
@ DINESH BHAILAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR. H.L. JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 19/04/2011
ORAL
ORDER
The
present applicant has filed this application, through jail, for
temporary bail for a period of 45 days. He has contended in his
application that now a days the financial condition of his family is
very poor and just to arrange some financial accommodation to his
family, he may be permitted to release on temporary bail for a period
of 45 days.
No
genuine ground for releasing him on temporary bail is made out, hence
rejected.
(Z.K.SAIYED,J.)
Vahid
Top