Gujarat High Court
Lalchand vs State on 18 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9902/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9902 of 2011
=================================================
LALCHAND
@ LAL HEMANTDAS KHANANI - THRO' MUSKAN L KHANANI - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=================================================
Appearance :
PARTY-IN-PERSON
for Applicant(s) : 1,
MS ML SHAH APP for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/07/2011
ORAL
ORDER
Heard
the applicant appearing as party in person and learned APP for
respondent – State of Gujarat.
The
ground advanced by the applicant for temporary bail to perform some
religious rituals on the first death anniversary of their son, aged
about 4 years, is not to be considered in the backdrop of serious
allegations levelled against the applicant and his involvement in
serious crime.
No
case is made out to grant temporary bail to the applicant.
Accordingly,
this application stands dismissed.
[Anant
S. Dave, J.]
*pvv
Top