Gujarat High Court High Court

Rabari vs State on 1 March, 2011

Gujarat High Court
Rabari vs State on 1 March, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2373/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2373 of 2011
 

 
 
=============================================
 

RABARI
BALDEVBHAI KURSHIBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

============================================= 
Appearance
: 
MS JAYSHREE C BHATT for
Applicant(s) : 1, 
MR AJ DESAI ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 01/03/2011 

 

ORAL
ORDER

This
application for temporary bail is filed by the applicant on the
ground for the treatment of his wife.

The
medical report of sonography reveals that it is a fibroadenosis and
no evidence of Calcification or nodes are seen in Axilla on either
side.

Looking
to the medical report, this application for temporary bail is
rejected.

[ANANT
S. DAVE, J.]

//smita//

   

Top