Gujarat High Court Case Information System
Print
CR.MA/9610/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9610 of 2011
In
CRIMINAL APPEAL No. 406 of 2011
=========================================================
KARIM
@ KANO GHUSARAM - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGHJAIL
for
Applicant(s) : 1,
MR KARTIK PANDYA, ADDL.PUBLICPROSECUTOR for
Respondent(s) : 1,
NOTICESERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 29/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for searching out his family,
which is stated to be totally out of touch with the applicant. Upon
notice being issued and inquiries being made by the Police Inspector,
Mansa police station, on the basis of the applicant’s own statement,
his relatives, including his sister and uncle are not found to be
residing at the addresses given by the applicant. The applicant
appears to be originally hailing from Rajasthan and he is convicted
for double murder under Sections 302 and 394 of the IPC. Under the
circumstances, the application is rejected. Notice is discharged.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top