Gujarat High Court
====================================== vs Mr Aj Desai on 5 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14099/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14099 of 2011
In
CRIMINAL
APPEAL No. 399 of 2007
======================================
RAJESH
@ RAJU HIRALAL
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
THROUGH
JAIL for Applicant.
MR AJ DESAI, 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
: 05/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 22 days to attend tonsure
ceremony of his son. He is aged 55 and the age of his son is not
mentioned. He has recently been released on the ground of repairing
his house, for 30 days in June 2011. As no sufficient ground is made
out and as the application does not appear to be bona fide,
it is rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top