Gujarat High Court
Shyam vs State on 30 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/4271/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4271 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 RC KODEKAR, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 30/03/2011
ORAL
ORDER
Rule.
Learned APP Mr. Jani waives service of Rule on behalf of the
respondent – State.
The
applicant has filed this application for temporary bail for a a
period of 30 days to for performing religious ceremony of his father.
In
my opinion, the ground stated in the application seems to be not
genuine.
Hence,
this application is dismissed. Rule is discharged.
(Z.K.SAIYED,
J.)
sas
Top