Gujarat High Court
Jurinath vs State on 25 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/13640/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13640 of 2010
In
CRIMINAL
APPEAL No. 537 of 2007
=========================================================
JURINATH
JAGANNATH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MS CHETNA M SHAH APP for Respondent(s) :
1-2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 15/11/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant seeks temporary bail for withdrawing the money from the
bank which are deposited in the account being the amount of retiral
dues. He has requested that the said amount may be transferred to
his jail account. This can be done by requesting the bank in writing.
His personal presence may not be required, as such. Hence, rejected.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top