Gujarat High Court
Raisinh vs State on 18 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14256/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14256 of 2011
In
CRIMINAL
APPEAL No. 242 of 2006
=========================================================
RAISINH
FULABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KP RAVAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The petitioner has
sought temporary bail for 30 days on the ground that his family is in
an extremely poor condition and his house has collapsed. The
applicant appears to have been released on temporary bail in March
and May of this year on the occasion of marriage of his daughter and
sister. Before that, he has availed of his furlough leave in February
2011. As no sufficient ground is made out, the application is
dismissed.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top