Gujarat High Court
Idrish vs State on 9 May, 2011
Gujarat High Court Case Information System
Print
CR.MA/6356/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6356 of 2011
In
CRIMINAL
APPEAL No. 1168 of 2010
=========================================================
IDRISH
MOHMED ALI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR. H.L. JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/05/2011
ORAL
ORDER
The
present applicant has filed this application, through jail, for
temporary bail for a period of 45 days. He has mentioned in his
application that his wife namely Ayeshabibi is suffering from mental
disease and just to make some arrangement of money for getting better
treatment of his wife, he may be released on temporary bail for a
period of 45 days.
No
genuine ground for releasing him on temporary bail is made out, hence
rejected.
(Z.K.SAIYED,J.)
Vahid
Top