Gujarat High Court
Narshibhai vs State on 17 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14628/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14628 of 2011
In
CRIMINAL
APPEAL No. 275 of 2010
=========================================================
NARSHIBHAI
DEVAYATBHAI CHUDASAMA - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
AFTABHUSEN ANSARI 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
: 17/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The petitioner has
sought temporary bail for four weeks on the ground that his children
are admitted in schools and fees are required to be arranged for. He
has been released on same ground for 30 days in June/July 2011.
Therefore, the application is rejected.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top