Gujarat High Court High Court

Suresh vs State on 3 July, 2008

Gujarat High Court
Suresh vs State on 3 July, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7907/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7907 of 2008
 

In


 

CRIMINAL
APPEAL No. 599 of 2002
 

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

 

SURESH
GANDALAL - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant. 
MR
KT DAVE, APP, for
Respondents. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 03/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant seeks temporary bail for family-planning surgery on his
wife, who has delivered as child on 31st May, 2008. The
surgery proposed is not a major one and, therefore, the application
does not merit acceptance. Hence, rejected.

[A.L.DAVE,J.]

[J.C.UPADHYAYA,J.]

(patel)

   

Top