Gujarat High Court
Hukumsing vs State on 21 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/13308/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13308 of 2011
In
CRIMINAL
APPEAL No. 384 of 2010
=========================================================
HUKUMSING
KHUNNISING - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LR PUJARI APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/09/2011
ORAL
ORDER
The
applicant – convict prisoner has filed this application
seeking temporary bail for a period of 45 days on the ground of
sickness of his wife.
From
the record, it appears that earlier, the applicant – convict
prisoner was released by this Court on temporary bail for a period
from 20.5.2011 to 18.6.2011 for the very same ground.
Considering
the medical certificate, no serious illness is mentioned. Hence,
there is no force in the present application. Accordingly, present
application is rejected.
(M.D.SHAH,J.)
(vipul)
Top