Gujarat High Court
Javid vs State on 24 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/4068/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4068 of 2011
In
CRIMINAL
APPEAL No. 837 of 2010
=========================================================
JAVID
@ JAVED ASHARAF - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR. R.C. KODEKAR, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 24/03/2011
ORAL
ORDER
The
present applicant has filed this application, through jail, for
temporary bail for a period of 30 days. He has contended in his
application that Now a days his mother’s health is not good, and for
the purpose of treatment of his mother, he may be permitted to
release on temporary bail for a period of 30 days.
No
ground for releasing him on temporary bail is made out, hence
rejected.
(Z.K.SAIYED,J.)
Vahid
Top