Gujarat High Court High Court

Girish vs State on 1 December, 2010

Gujarat High Court
Girish vs State on 1 December, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11947/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11947 of 2010
 

In


 

CRIMINAL
APPEAL No. 2946 of 2008
 

 
=========================================================

 

GIRISH
GOVINDBHAI SHUKLA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR AJ DESAI, ADDL.PUBLIC PROSECUTOR for
Respondents 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 01/12/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant seeks temporary bail on two grounds; first being the death
of his father, which occurred on 21.4.2008 and, therefore, that cause
does not sound us to be genuine.

The
second cause, for which the temporary bail is sought, is sickness of
the mother. The annexed medical papers all relate to August, 2009
and, therefore also, the cause does not seem us to be genuine.

The
application, therefore, stands rejected. Rule discharged.

[A.L.Dave,J.]
[K.M.Thaker,J.]

-patel

   

Top