Gujarat High Court
Bhimabhai vs State on 4 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14023/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14023 of 2011
In
CRIMINAL
APPEAL No. 1252 of 2008
=========================================================
BHIMABHAI
DANABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 04/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The petitioner has
sought temporary bail for 30 days for engagement of his son and
daughter, who are aged 10 and 8 years. He has been released on
temporary bail for 80 days for his own treatment and for 30 days for
completing construction of house in this year itself, even after
having absconded for 110 days in the year 2009. Under such
circumstances, the application is dismissed.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top