Gujarat High Court
Raju vs State on 5 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/13405/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13405 of 2011
In
CRIMINAL
APPEAL No. 1829 of 2006
=========================================================
RAJU
@ TAKO SARVADAMAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 05/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Petitioner
has sought temporary bail for 40 days for treatment of his wife.
Upon notice being issued and enquiry being made, it is reported that
the petitioner’s wife is not seriously sick and hence the application
is rejected and notice is discharged, with no order as to costs.
Sd/-
(
D.H.Waghela, J.)
Sd/-
(
J.C.Upadhyaya, J.)
(KMG
Thilake)
Top