Gujarat High Court
====================================== vs Mr on 16 November, 2011
Gujarat High Court Case Information System
Print
CR.MA/15521/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15521 of 2011
In
CRIMINAL
APPEAL No. 2740 of 2008
======================================
IBRAHIM
KASAM GANDHAR
Versus
THE
STATE OF GUJARAT AND ANOTHER
======================================
Appearance
:
THROUGH JAIL for Applicant.
MR
KP RAVAL, 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
: 16/11/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 45 days for engagement of
his daughter. He has been recently released on the same ground for
20 days in June-July 2011 and, thereafter, he has been released on
furlough leave for 14 days in September 2011. Therefore, the
application does not appear to be bona fide,
and hence, rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top