Gujarat High Court
====================================== vs Mr on 26 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/13434/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13434 of 2011
In
CRIMINAL
MISC.APPLICATION No. 12210 of 2011
In
CRIMINAL
APPEAL No. 2965 of 2008
======================================
IRFAN
@ GABBAR YUNUSBHAI SHEIKH
Versus
STATE
OF GUJARAT AND ANOTHER
======================================
Appearance
:
PARTY-IN-PERSON
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
: 26/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 45 days, even as he was
released for the same purpose for 15 days by recent order dated
29.8.2011. Hence, rejected.
(D.H.Waghela,
J.)
(J.C.Upadhyaya,
J.)
*malek
Top