Gujarat High Court
Through vs Mr Kartik Pandya on 21 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/10262/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10262 of 2011
In
CRIMINAL
APPEAL No. 652 of 2009
======================================
ALKUBHAI
RAVATBHAI
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
THROUGH
JAIL for Applicant.
MR KARTIK PANDYA, APP for
Respondent No.1.
None for Respondent No.2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for farming even as he was
recently released for 51 days on temporary bail in April-June 2011.
Hence, rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top