Gujarat High Court
Ibrahim vs State on 7 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/13843/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13843 of 2011
In
CRIMINAL
APPEAL No. 556 of 2011
=========================================================
IBRAHIM
ABDUL RAJJAK ABDUL SATTAR - 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 D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 07/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The petitioner has
sought temporary bail for 14 days for attending obsequies pursuant to
death of cousin sister of the applicant. The cousin sister is stated
to have passed away on 22.08.2011 and, hence, more than 40 days have
passed. According to the jail record, the petitioner has never been
released after his conviction in very serious cases and order dated
23.5.2003 u/s.268 of the Cr.P.C. is issued in respect of the
applicant. Under the circumstances, the application is rejected.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top