Gujarat High Court
Naginbhai vs State on 18 August, 2010
Gujarat High Court Case Information System
Print
CR.MA
12599/2005 Order dated 25/10/2005
Page # 1
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12599 of 2005
In
CRIMINAL
APPEAL No. 1215 of 1999
===========================================================
NAGINBHAI
AMBALAL SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
===========================================================
Appearance :
MS
KRISHNA U MISHRA for Applicant(s) : 1,MR NIRZAR S DESAI for
Applicant(s) : 1,
MR RC KODEKAR APP for Respondent(s) :
1-2,
===========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 25/10/2005
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
This application for
temporary bail on the ground of sickness of the daughter of the
convict is not allowed in view of the objection that the applicant
has been recently released on one or the other grounds and the
sickness is not as serious as to require immediate release of the
applicant on temporary bail. Hence rejected.
(M.S.
SHAH, J.) (D.H. WAGHELA, J.)
zgs/-
Top