Gujarat High Court High Court

Haresh vs State on 30 September, 2008

Gujarat High Court
Haresh vs State on 30 September, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11805/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11805 of 2008
 

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


 

HARESH
MAVJIBHAI PARMAR - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

==========================================
Appearance : 
MR
HN JHALA for Applicant(s) : 1, 
MR RC KODEKAR,
APP for Respondent(s) : 1, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 30/09/2008 

 

ORAL
ORDER

RULE.

Shri R.C. Kodekar, learned Additional Public Prosecutor waives
service of rule on behalf of the respondent-State.

This
is an application for temporary bail in connection with a criminal
complaint being C.R. No. I ? 444/2007 registered with Naranpura
Police Station for offences punishable under Sections 302, 307, 323,
294(a) and 114 of the Indian Penal Code and under Section 135(1) of
the Bombay Police Act on the ground of sickness of applicant’s wife.

This
application has been sufficiently adjourned. Considering the medical
report, it appears that wife of the applicant is not suffering from
so serious ailment that the presence of the applicant is must. Under
the circumstances, no case is made out for temporary bail. Hence the
application is dismissed. Rule is discharged.

(M.R.

SHAH, J.)

siji

   

Top