Gujarat High Court
Naresh vs State on 16 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/14794/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14794 of 2011
In
CRIMINAL
APPEAL No. 818 of 2007
=========================================================
NARESH
SOMA PARMAR - 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
: 16/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The petitioner has
sought temporary bail for 30 days for helping his family and for
treatment of his sister. He has absconded for 606 days when he was
released on furlough leave. His brother is also stated to be
co-convict and already on bail. Under the circumstances, the
application is rejected.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top