Gujarat High Court Case Information System
Print
CR.MA/7245/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7245 of 2008
In
CRIMINAL
APPEAL No. 1196 of 2004
=========================================================
JAGADISH
GIRDHARLAL - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant.
MR
KT DAVE, APP, for
Respondents.
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 01/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant seeks temporary bail on the ground of after death ceremony
of his father, who expired on 13th April, 2008. It is the
case of the applicant that he proposes to immerse the ashes of his
father. The jail record indicates that the applicant was granted
temporary bail for 15 days in the month of May, 2008, of course on a
different ground. But, this time could have been certainly utilized
by him for the purpose for which temporary bail is sought. We are,
therefore, not inclined to entertained this application. Hence,
rejected.
[A.L.DAVE,J.]
[J.C.UPADHYAYA,J.]
(patel)
Top