Gujarat High Court Case Information System
Print
R/CR.MA/7163/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7163 of 2011
In
CRIMINAL MISC.APPLICATION no 6509 of 2011
================================================================
ANANDBHAI
KALABHAI BARIYA - CONVICT PRISONER....Applicant(s)
Versus
STATE
OF GUJARAT & 1....Respondent(s)
================================================================
Appearance:
PARTY-IN-PERSON
as PERSONAL CAPACITY for the Applicant(s) No. 1
MR
LB DABHI, APP for the RESPONDENT(s) No. 1
================================================================
CORAM:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 23/05/2011
ORAL
ORDER
(PER
: HONOURABLE MR.JUSTICE G.B.SHAH)
The
present application is filed by the applicant convict seeking
extension of temporary bail granted earlier by this Court vide order
dated 06.05.2011 passed in Criminal Misc. application No.6509 of 2011
for the purpose of repairing of his house.
Rule.
Mr. L.B. Dabhi, learned APP waives service of notice of rule on
behalf of opponent State.
Having
heard the learned APP and having considered the facts of the case, no
case for extension of temporary bail is made out and hence, the
present application is rejected. Rule is discharged.
(G.
B SHAH,J)
#Dave
Page
2 of 1
Top