Gujarat High Court
Bharat vs State on 19 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14261/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14261 of 2011
In
CRIMINAL
APPEAL No. 940 of 2010
=========================================================
BHARAT
SHANTILAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) : 1,
NOTICE
NOT RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 19/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The applicant has
sought temporary bail for making arrangement for the maintenance of
his family which includes young daughters. Upon inquiry, it is
reported through Ld. APP that the family members of the applicant are
duly provided for and they are not willing to receive the applicant
because of the likelihood of breach of peace. Otherwise the applicant
is due for furlough leave. Under the circumstances, the application
is rejected. Notice is discharged.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top