Gujarat High Court
Suryaben vs State on 20 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9388/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9388 of 2011
=========================================
SURYABEN
KALIDAS CHUNARA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 20/07/2011
ORAL
ORDER
The
applicant has preferred this application for temporary bail on the
ground that she would like to repair her residential premise but the
report of the investigating agency reveals that the house is so far
fully constructed and other family members are their who can take
care of construction of the house.
In
view of the above, this application for temporary bail is rejected.
[ANANT
S. DAVE, J.]
//smita//
Top