Gujarat High Court High Court

====================================== vs Mr on 18 October, 2011

Gujarat High Court
====================================== vs Mr on 18 October, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14801/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14801 of 2011
 

In


 

CRIMINAL
APPEAL No. 1036 of 2007
 

 
======================================


 

KANTI
LATUBHAI RATHAVA 

 

Versus
 

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
: 18/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
petitioner has sought temporary bail for 30 days for helping his
family on the basis that his younger brothers are studying in the
primary school. He has earlier been granted temporary bail for 15
days to attend the marriage of his brother in May 2011. Therefore,
it appears that he has the brother, who can help his family in
constructing the house, which is stated to have been collapsed.
Accordingly, the application is rejected.

(D.H.Waghela,
J.)

(J.C.Upadhyaya,
J.)

*malek

   

Top