Gujarat High Court High Court

====================================== vs Mr on 5 August, 2011

Gujarat High Court
====================================== vs Mr on 5 August, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11094/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11094 of 2011
 

In


 

CRIMINAL
APPEAL No. 1873 of 2006
 

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


 

KATIYABHAI
NEVABHAI MEDA
 

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
: 05/08/2011 

 

ORAL
ORDER

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

The
petitioner has sought temporary bail for 30 days for making financial
arrangement for his family. He is convicted of offences punishable
under Sections 302, 34 and 394 of the Indian Penal Code. He has
recently been released in May-June 2011 for 30 days for his own
treatment, even after earlier order dated 8.2.2010 in Criminal Misc.
Application No.815 of 2010, wherein fraud sought to be played by him
is highlighted. Earlier application of the applicant on the same
ground has been rejected on 27.6.2011. Under the circumstances, the
application is rejected.

(D.H.Waghela,
J.)

(J.C.Upadhyaya,
J.)

*malek

   

Top