Gujarat High Court
Bharatbhai vs State on 24 December, 2010
Gujarat High Court Case Information System
Print
CR.MA/15546/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15546 of 2010
In
CRIMINAL
APPEAL No. 2555 of 2009
=========================================================
BHARATBHAI
LAXMANBHAI DAMOR - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR. H.H. PARIKH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 24/12/2010
ORAL
ORDER
The
present application is filed by the applicant for temporary bail
through jail on the ground that his financial condition is very weak
and nobody is there to look after his family. Therefore, the
applicant has prayed to release him on temporary bail for a period of
30 days.
I
have perused papers and submissions made by the applicant. Looking to
the contention of the application, no case is made out for granting
temporary bail to the applicant. Hence the application is rejected.
(Z.K.SAIYED,J.)
Vahid
Top