Gujarat High Court
====================================== vs Mr Kartik Pandya on 19 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9953/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9953 of 2011
In
CRIMINAL
APPEAL No. 1283 of 2009
======================================
TRIBHOVAN
@ TILI RAIJIBHAI
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
: 19/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 45 days for faming. He has
been recently released for 45 days in April-June 2011 on the ground
of repairing his house. The land held by the petitioner is held in
joint name with others and he has two brothers. Hence, rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top