Gujarat High Court
====================================== vs Mr Kartik on 29 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/10762/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10762 of 2011
In
CRIMINAL
APPEAL No. 258 of 2010
======================================
RATANSINH
MANGALSINH
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
: 29/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 30 days for making financial
arrangement on the occasion of “Shrimant” of his
daughter. He has recently been released on temporary bail in
May-June 2011 for 30 days on the ground of engagement of his son. As
sufficient ground is not made out, the application is rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top