Gujarat High Court
Vipulbhai vs State on 30 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/13867/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 13867 of 2011
In
CRIMINAL
APPEAL No. 1770 of 2010
=========================================================
VIPULBHAI
RAVJIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Applicant(s) : 1,
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/09/2011
ORAL
ORDER
The
present petitioner-convict has preferred this application with a
prayer to release him on temporary bail for the period of 30 days to
enable him to repair his old house.
Having
heard learned APP Mr.L.R.Pujari for the respondent-State and also
gone through the averments made in the application, this Court do not
find any cogent reasons to release the present petitioner convict on
temporary bail. Hence this application is rejected.
(
M.D. SHAH, J. )
syed/
Top