Gujarat High Court
====================================== vs Mr Kartik Pandya on 30 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/12264/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12264 of 2011
In
CRIMINAL
APPEAL No. 2111 of 2009
======================================
RAGHUSINH
@ MADHUSINH RAJUBHA JADEJA
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
THROUGH
JAIL for Applicant.
MR KARTIK PANDYA, APP for Respondent
No.1.
None for Respondent
No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 30/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The petitioner has sought temporary bail for 45 days for performing
obsequies upon death of his father. He has been released on
temporary bail for 14 days on that ground in May 2010 and thereafter
he has been released for 40 days in May-June 2011 on the ground of
construction of his house. Hence, rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top