Gujarat High Court
Mukeshbhai vs State on 15 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/9740/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9740 of 2010
In
CRIMINAL
APPEAL No. 254 of 2009
=========================================
MUKESHBHAI
MANILAL SENMA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR HH PARIKH, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/09/2010
ORAL
ORDER
Present
applicant-prisoner has filed this application for temporary bail for
a period of 30 days on the ground of repairing his house.
I
have perused papers as well as jail remarks. It appears from the
papers that recently the applicant was released on temporary bail
for a period of 15 days on medical ground. I have not found any
substance in the present application. Hence, the present application
is dismissed. Rule is discharged.
(Z.
K. Saiyed, J)
Anup
Top