Gujarat High Court High Court

Gulabsinh vs State on 2 May, 2011

Gujarat High Court
Gulabsinh vs State on 2 May, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/853/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 853 of 2011
 

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

GULABSINH
SWAROOPSINH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

===============================================
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR LB DAHI APP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
===============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 02/05/2011  
ORAL ORDER

This
application is preferred on the ground that the applicant intends to
financially help his family. However, the Jail remarks show that on
earlier occasion, he had reported after 235 days from the date of
expiry of the period of temporary bail. Even applicant’s conduct is
reported to be unsatisfactory. Hence, rejected.

[K.M.Thaker,
J.]

kdc

   

Top