Gujarat High Court
Nagin vs State on 17 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14105/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14105 of 2011
In
CRIMINAL
APPEAL No. 2224 of 2006
=========================================================
NAGIN
CHHITABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KP RAVAL ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 17/10/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
applicant has sought temporary bail for 45 days for helping his
family. Brother of the applicant also appears to be a convict in the
same case and is already released on bail. The applicant himself has
been released for three times on different occasions for a total
period of 75 days in this year itself. Under the circumstances, the
application is found to be not bonafide and hence rejected.
(D.H.
WAGHELA, J.)
(J.C.
UPADHYAYA, J.)
zgs/-
Top