Gujarat High Court
Raju vs State on 19 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/13639/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13639 of 2010
In
CRIMINAL
APPEAL No. 1829 of 2006
=========================================================
RAJU
SARVADAMAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR HL JANI APP for Respondent(s) : 1
-2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 19/11/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant seeks temporary bail for performing after-death ceremonies
of his brother, who expired on 8.10.2006. At the relevant time, he
was released from prison on temporary bail. Under the circumstances,
the cause is stale and does not sound us to be genuine. Hence,
rejected.
(A.L.
DAVE, J.)
(V.M.
SAHAI, J.)
zgs/-
Top