Gujarat High Court
Ambarish vs State on 11 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/16014/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 16014 of 2010
In
CRIMINAL
APPEAL No. 1582 of 2009
=========================================
AMBARISH
SUNDARLAL KAPADIA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 11/01/2011
ORAL
ORDER
By
way of present application the applicant-prisoner prayed to release
him on temporary bail for a period of 15 days to engage counsel.
Heard
Mr.H.L. Jani, learned Additional Public Prosecutor for
respondent-State and also perused papers produced before me.
I
have not found any substance in the present application and hence,
the present application deserves to be dismissed and is hereby
dismissed.
(Z.
K. Saiyed, J)
Anup
Top