Gujarat High Court High Court

Girishbhai vs State on 20 September, 2010

Gujarat High Court
Girishbhai vs State on 20 September, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10971/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10971 of 2010
 

In


 

CRIMINAL
APPEAL No. 499 of 2010
 

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


 

GIRISHBHAI
BHIKHABHAI TADVI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 20/09/2010
 

ORAL
ORDER

Present
applicant-prisoner of Criminal Appeal No.499 of 2010 has filed this
application through jail to release him on temporary bail for a
period of 30 days to repair his house.

I
have perused the papers produced before me as well as jail remarks.
I have not found any substance in the present application. Hence,
the present application deserves to be dismissed and is hereby
dismissed.

(Z.

K. Saiyed, J)

Anup

   

Top