Gujarat High Court
Ashok vs State on 21 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/13306/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13306 of 2011
In
CRIMINAL
APPEAL No. 1538 of 2008
=========================================================
ASHOK
DEVABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LR PUJARI APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/09/2011
ORAL
ORDER
The
applicant – convict prisoner has filed this application
seeking temporary bail for a period of 30 days to perform obsequies
upon death of his father.
The
father of the applicant – convict prisoner has expired on
18.6.2011. Thereafter, the applicant – convict prisoner had
preferred two Criminal Misc. Applications being Nos.11611 of 2011 and
9324 of 2011 which came to be rejected by this Court by passing
reasoned order.
Hence,
this being a repeated attempt on the part of applicant –
convict prisoner, hence, present application is rejected.
(M.D.Shah,J.)
(vipul)
Top