Gujarat High Court
====================================== vs Mr Kartik Pandya on 19 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9950/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9950 of 2011
In
CRIMINAL
APPEAL No. 135 of 2010
======================================
BRIJESH
@ BHALO KEVALBHAI
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
: 19/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for house repair. He has
recently been released for 30 days in April-May 2011 for helping his
family. Hence, rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top