Gujarat High Court
====================================== vs Mr Kartik Pandya on 28 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/13561/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13561 of 2011
In
CRIMINAL
APPEAL No. 778 of 2007
======================================
LALIYA
BHADIYABHAI
Versus
THE
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
: 28/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 30 days for helping his
family, even as he was recently released for 30 days in July-August
2011 for house repairing. Hence, rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top