Gujarat High Court High Court

====================================== vs Mr Kartik on 29 July, 2011

Gujarat High Court
====================================== vs Mr Kartik on 29 July, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10762/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10762 of 2011
 

In


 

CRIMINAL
APPEAL No. 258 of 2010
 

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


 

RATANSINH
MANGALSINH 

 

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
: 29/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
petitioner has sought temporary bail for 30 days for making financial
arrangement on the occasion of “Shrimant” of his
daughter. He has recently been released on temporary bail in
May-June 2011 for 30 days on the ground of engagement of his son. As
sufficient ground is not made out, the application is rejected.

(D.H.Waghela,
J.)

(J.C.Upadhyaya,
J.)

*malek

   

Top