Gujarat High Court Case Information System
Print
R/CR.MA/7363/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No 7363 of 2011
======================================
ZUBEEN
F BATTIWALA....Applicant
Versus
STATE
OF GUJARAT....Respondent
======================================
Appearance
:
MR
MA PAREKH as ADVOCATE for the Applicant.
MR
JK SHAH, APP for the Respondent.
======================================
CORAM:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 06/06/2011
ORAL
ORDER
Rule. Mr. J. K. Shah,
learned APP waives service of rule on behalf of respondent State.
By way of this application,
applicant an under-trial prisoner for the offences punishable
under Sections 409, 420, 465, 467, 468, 471, 474, 477 (A) and 120-B
of IPC registered with DCB Vadodara City being CR No.14/2010 seeks
temporary bail for a period of 30 days on the ground that his aunty,
87 years old is serious and is hospitalized.
According to learned
advocate, health of applicant’s aunty is deteriorating day by day and
the applicant wants to go to Mumbai to meet his aunty.
Taking into consideration
the ground and the seriousness of the offence with which the
applicant has been charged with, no case has been made out for
temporary bail. Rule discharged.
Sd/-
(J.B.PARDIWALA,
J.)
Savariya
Page
1 of 2
Top