Gujarat High Court Case Information System
Print
CR.MA/10308/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10308 of 2011
In
CRIMINAL
APPEAL No. 432 of 2011
=========================================================
AMIT
JIVARAJBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 25/07/2011
ORAL
ORDER
Rule.
Learned APP Mr. Jani waives service of Rule on behalf of the
respondent – State.
The
applicant – prisoner has filed this application for releasing
him on temporary bail for a period of 30 days on the grounds that his
parents are old aged and they are not in a position to do any work
and, therefore, for helping them, the applicant has field this
application for temporary bail.
Looking
to the facts of the case, in my opinion, the grounds mentioned for
temporary bail is not genuine and, therefore, they are not required
to be considered.
Hence,
this application is dismissed. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top