Gujarat High Court
====================================== vs Mr Kartik Pandya on 5 October, 2011
Gujarat High Court Case Information System
Print
CR.MA/14098/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14098 of 2011
In
CRIMINAL
APPEAL No. 399 of 2007
======================================
DHANSUKH
POONAMCHAND
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
: 05/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 21 days for attending
‘simant’ ceremony of his daughter-in-law. As no sufficient ground is
made out, the application is rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top