Gujarat High Court High Court

Shyam vs State on 11 May, 2011

Gujarat High Court
Shyam vs State on 11 May, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6567/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6567 of 2011
 

In


 

CRIMINAL
APPEAL No. 2272 of 2009
 

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

 

SHYAM
RAMRAJ - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR. H.L. JANI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 11/05/2011 

 

 
 
ORAL
ORDER

The
present applicant has filed this application, through jail, for
temporary bail for a period of 45 days. He has mentioned in his
application that for the purpose of engagement of his brother, he has
prayed to release him on temporary bail for a period of 45 days.

No
genuine ground for releasing him on temporary bail is made out, hence
rejected.

(Z.K.SAIYED,J.)

Vahid

   

Top