Gujarat High Court High Court

Amratji vs State on 30 March, 2011

Gujarat High Court
Amratji vs State on 30 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3134/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3134 of 2011
 

In


 

CRIMINAL
APPEAL No. 491 of 2009
 

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


 

AMRATJI
CHAMANJI THAKORE - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s) : 1, 
Mr.J.K. SHAH, ADDL PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 30/03/2011 

 

 
ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is filed seeking temporary bail for 45 days for
constructing a new house. The learned APP made available for perusal
Jail remarks. There was confusion as in Jail remarks it is mentioned
that the present applicant is convicted in Sessions Case No.100 of
2007 by judgement and order dated 28.01.2009 and it is also stated
that the applicant is convicted in another Sessions Case No.95 of
2007 by judgement and order dated 28.01.2009. Therefore, it was
requested that the learned APP shall look into the matter and apprise
the Court about the said two facts.

2. The
learned APP Mr.Shah submitted that after the first incident again
when the accused was out he took away the girl for the second time
and that is how the second offence is registered against him.

3. The
present application is filed through Jail praying for temporary bail
for a period of 45 days so as to construct a house, which is stated
to be in a dilapidated condition. A photograph is produced. The said
photograph does not support the contents of the application. Hence
this application is rejected.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top