Gujarat High Court
Pareshbhai vs The on 19 September, 2008
Gujarat High Court Case Information System
Print
CR.MA/11929/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11929 of 2008
In
CRIMINAL
APPEAL No. 2338 of 2006
=========================================================
PARESHBHAI
BHUPENDRABHAI - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR
AJ DESAI, ADDL.PUBLIC
PROSECUTOR for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 19/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)
This
is an application received through jail authorities praying for
temporary bail of 21 days for the purpose of attending Jiyana
ceremony of the sister of the applicant.
We
do not find any merit in the application. The application is,
therefore, rejected. Mr.Desai, learned APP has nothing more to add.
[C.K.
BUCH,J.] [H.B.ANTANI, J.]
pirzada/-
Top