Gujarat High Court High Court

Mukesh vs State on 29 March, 2011

Gujarat High Court
Mukesh vs State on 29 March, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4103/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4103 of 2011
 

In


 

CRIMINAL
APPEAL No. 324 of 2009
 

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

 

MUKESH
RUMALBHAI - 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
: 29/03/2011 

 

 
 
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 his family’s financial condition is very poor. He is
an elder son of the family and there is nobody to look after his
family without him. He has further contended that just to manage
some financial accommodation to his family, he may be permitted to
release on temporary bail for a period of 30 days.

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

(Z.K.SAIYED,J.)

Vahid

   

Top