Gujarat High Court Case Information System
Print
CR.MA/8562/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8562 of 2011
In
CRIMINAL
MISC.APPLICATION No. 5951 of 2011
In
CRIMINAL APPEAL No. 898 of 2009
=========================================================
PREMCHAND
MEVALAL JAISWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RAJESH M AGRAWAL for
Applicant(s) : 1,MR H.S.MULIA for Applicant(s) : 1,PARTY-IN-PERSON
for Applicant(s) : 1,MR YOGESH R AGRAWAL for Applicant(s) : 1,
MR
KARTIK PANDYA, 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
: 27/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The petitioner was
released on temporary bail for 30 days by order dated 29/4/2011 in
Criminal Misc. Application No. 5951/2011. Thereafter, further
extension of 30 days has been granted by order dated 11/5/2011 in
Criminal Misc. Application No. 6744/2011. The petitioner has sought
to press the same ground of sickness of his mother and added few more
grounds without any supporting material. Under the circumstances, the
application is dismissed.
The petitioner shall
surrender to the jail authority on expiry of the extended period of
his temporary bail.
[ D.H. WAGHELA, J. ]
[
J.C. UPADHYAYA, J.]
*
Pansala.
Top