Gujarat High Court
Aamad vs State on 28 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/13312/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13312 of 2011
In
CRIMINAL
APPEAL No. 3049 of 2008
=========================================================
AAMAD
@ BODU JUMMA @ KARA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 28/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The petitioner has
sought temporary bail for 45 days for repairing his house. His
earlier application for temporary bail for farming has been rejected
on 4.7.2011, on the grounds that he was already released for 30 days
in May/June 2011 and has the record of absconding for 417 days in the
year 2010. Under the circumstances, the application is rejected.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top