Gujarat High Court High Court

Jagadish vs State on 1 July, 2008

Gujarat High Court
Jagadish vs State on 1 July, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   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