Gujarat High Court
Gulabsinh vs State on 2 May, 2011
Gujarat High Court Case Information System
Print
SCR.A/853/2011 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 853 of 2011
===============================================
GULABSINH
SWAROOPSINH - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
===============================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR LB DAHI APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 02/05/2011
ORAL ORDER
This
application is preferred on the ground that the applicant intends to
financially help his family. However, the Jail remarks show that on
earlier occasion, he had reported after 235 days from the date of
expiry of the period of temporary bail. Even applicant’s conduct is
reported to be unsatisfactory. Hence, rejected.
[K.M.Thaker,
J.]
kdc
Top