Gujarat High Court High Court

Kantibhai vs State on 19 April, 2011

Gujarat High Court
Kantibhai vs State on 19 April, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5073/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5073 of 2011
 

In


 

CRIMINAL
APPEAL No. 2064 of 2008
 

 
 
=========================================================

 

KANTIBHAI
@ DINESH BHAILAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR. H.L. JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 19/04/2011 

 

 
 
ORAL
ORDER

The
present applicant has filed this application, through jail, for
temporary bail for a period of 45 days. He has contended in his
application that now a days the financial condition of his family is
very poor and just to arrange some financial accommodation to his
family, he may be permitted to release on temporary bail for a period
of 45 days.

No
genuine ground for releasing him on temporary bail is made out, hence
rejected.

(Z.K.SAIYED,J.)

Vahid

   

Top