Gujarat High Court Case Information System
Print
CR.MA/11606/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11606 of 2011
=========================================================
ISRAR
AHMED MOH. SHARIF CHHEPPA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR MAULIK NANAVATI, APP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 09/09/2011
ORAL ORDER
The
applicant-original accused of Crime Register No.I-53 of 2009
registered with Gayakvad Haveli Police Station for the offences
punishable under Sections 419, 465, 466 and 34 of the Indian Penal
Code has filed present application for bail contending that his
family’s social and economical condition is very poor. He has further
contended that he has three daughters, one son and sister to look
after.
Heard
Mr.Maulik Nanavati, learned APP for the respondent State.
From
the contents of the application, I do not find any substance in the
case. Hence this application stands dismissed.
(Z. K. SAIYED, J)
kks
Top