Gujarat High Court
Valjiji vs State on 16 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15676/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15676 of 2011
In
CRIMINAL APPEAL No. 657 of 2006
=========================================================
VALJIJI
RAGHUNATHJI THAKORE - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KP RAVAL, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 16/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The petitioner has
sought temporary bail for 30 days for obsequies to be performed after
death of his uncle. His uncle is stated to have passed away on
28.9.2011. Thereafter, he has been released on furlough leave in
October 2011, when he could have performed the ceremony. As the
application is found to be not bonafide, it is dismissed.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top