Gujarat High Court
Munaf vs State on 29 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/13707/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13707 of 2011
In
CRIMINAL
APPEAL No. 206 of 2010
=========================================================
MUNAF
@ MUNNO HUSAINBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MR KARTIK PANDYA, ADDL.PUBLIC PROSECUTOR for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 29/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The petitioner has
sought temporary bail for 20 days for performing the religious
ceremony after death of his father, who is stated to have passed away
on 7.11.2010. He has earlier been released on the same ground for 10
days in the year 2010. Therefore, repeated applications every year
for the purpose of obsequies need not be entertained. Accordingly,
the application is rejected.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top