Gujarat High Court
====================================== vs Mr Kartik Pandya on 26 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/13543/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13543 of 2011
In
CRIMINAL
APPEAL No. 296 of 2009
======================================
DINESH
VALJIBHAI
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
: 26/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 10 days for flying flag on
a religious occasion. It being an insufficient ground, the
application is rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top