Gujarat High Court
Hajaratsha vs State on 22 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/3797/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3797 of 2008
In
CRIMINAL
APPEAL No. 177 of 2005
=====================================================
HAJARATSHA
IDRUSHA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for
Respondent(s) :
2,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 28/03/2008
ORAL
ORDER
1. Applicant-convict
seeks temporary bail on the ground that he wish to admit his son in
school. It may, however, be noted that the applicant was granted
temporary bail for a period of 20 days in December, 2006 and for 21
days as recently as in December, 2007. No ground for fresh temporary
bail is made out. Application is, therefore, dismissed. Applicant be
informed accordingly.
(AKIL
KURESHI, J.)
ashish//
Top