Gujarat High Court
Narvatbhai vs State on 11 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15448/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15448 of 2011
In
CRIMINAL
APPEAL No. 296 of 2011
=========================================================
NARVATBHAI
SHANKARBHAI BARIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KP RAVAL Ld. APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 11/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 45 days for doing the
farming activities on his land. His earlier application for temporary
bail being Criminal Misc. Application No. 6660/2011 has been
rejected, taking into consideration the fact that father of the
applicant is aged 45 years and doing agricultural operation.
Therefore, the present averments that his father is aged, is not
accepted and accordingly the application is dismissed.
[D.H.WAGHELA,
J.]
[J.C.UPADHYAYA,
J.]
mandora/
Top