Gujarat High Court Case Information System
Print
CR.MA/6972/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6972 of 2008
In
CRIMINAL
APPEAL No. 448 of 2006
=========================================================
NATVAR
@ CHAMPAK BHANABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR KT DAVE, APP, for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 05/06/2008
ORAL
ORDER
Rule.
Learned APP Mr. K.T. Dave waives service of Rule on behalf of the
respondent ? State.
Heard
learned APP. Perused the papers. The applicant has filed this
Application, through Jail, for releasing him on temporary Bail on the
ground of ?SBabri?? Ceremony of his son, which is likely to be held
on 22.7.2008. Looking to the facts and circumstances of the case and
looking to the fact that the ?SBabri?? Ceremony is to be held on
22.7.2008, it is not desirable at this to grant temporary Bail to the
applicant. Hence, this Application is rejected. Rule discharged.
Date
: June 05, 2008 (Z.K.SAIYED,J.)
sas
Top