Gujarat High Court
Chandresh vs State on 7 July, 2011
Gujarat High Court Case Information System Print CR.MA/8764/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CRIMINAL MISC.APPLICATION No. 8764 of 2011 ============================================= CHANDRESH NATVARLAL PANWALA - Applicant(s) Versus STATE OF GUJARAT - Respondent(s) ============================================= Appearance : MRMPSHAH for Applicant(s) : 1,MS. KRUTI M SHAH for Applicant(s) : 1, MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) : 1, ============================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 28/06/2011 ORAL ORDER
This
application is filed by the applicant for grant of temporary bail for
attending the last rites of his mother.
Since
the trial Court has already passed an order dated 22.6.2011
permitting the applicant to attend obsequies ceremony as per hindu
customary rites on 12th
and 13th
day of death of his mother with necessary police bandobast, no
interference is necessary.
The
application is disposed of accordingly.
[ANANT
S. DAVE, J.]
//smita//
Top