Gujarat High Court High Court

====================================== vs Ms Chetna Shah on 12 July, 2011

Gujarat High Court
====================================== vs Ms Chetna Shah on 12 July, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9325/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9325 of 2011
 

In


 

CRIMINAL
APPEAL No. 1034 of 2010
 

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


 

KANU
MANABHAI  

 

Versus
 

STATE
OF GUJARAT AND ANOTHER
 

====================================== 
Appearance
: 
THROUGH
JAIL for Applicant. 
MS CHETNA SHAH, 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
: 12/07/2011 

 

ORAL
ORDER

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

The petitioner has sought temporary bail of 45 days for repaying the
loan. He was recently released for 30 days on the ground of
requirement of repairing his house. He has undergone imprisonment
for one and a half years and the notice for repayment of loan appears
to have been issued on 6.6.2011 while he was released on temporary
bail earlier. Hence, rejected.

(D.H.Waghela,
J.)

(J.C.Upadhyaya,
J.)

*malek

   

Top