Gujarat High Court Case Information System
Print
CR.MA/15074/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 15074 of 2011
In
CRIMINAL
APPEAL No. 1416 of 2007
=========================================
ZAKIR
HUSSAIN ABDUL KHALIL SHAIKH
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
: 21/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 30 days for ‘Bismillah’
ceremony of his daughter. An invitation card for attending the
ceremony, which is to be held on 3.11.2011 to 8.11.2011, is annexed
with the application and names of the applicant, his wife and two of
his daughters are mentioned in the card. When he was released on an
earlier occasion by order dated 7.4.2011 in Criminal Misc.
Application No.4722 of 2011, he had sought temporary bail for a
period of 60 days to make financial arrangement for his family
consisting of his widowed mother, wife and five children. Therefore,
there are reasons to believe that the applicant has sought to conceal
the fact of two children, who might be major sons and sought to make
the ‘Bismillah’ ceremony an excuse for temporary bail. Under the
circumstances, the application is dismissed.
(D.H.Waghela,
J.) (J.C.Upadhyaya, J.)
*malek
Top