Gujarat High Court
Dipakkumar vs State on 12 January, 2011
Gujarat High Court Case Information System
Print
CR.MA/16075/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 16075 of 2010
In
CRIMINAL
APPEAL No. 1545 of 2009
=========================================
DIPAKKUMAR
NATHUNRAM - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 12/01/2011
ORAL
ORDER
By
way of present application, the applicant has prayed to release him
on temporary bail for a period of 30 days to manage the fine amount
imposed upon him.
Heard
Mr.H.L. Jani, learned Additional Public Prosecutor for the
respondent-State and also perused papers. I have also gone through
the contents of the application. It appears that applicant-prisoner
has other family members to manage the fine amount. I have not found
any substance in the present application and hence, the present
application deserves to be rejected and is hereby rejected.
(Z.
K. Saiyed, J)
Anup
Top