Gujarat High Court High Court

Bhogilal vs State on 22 June, 2011

Gujarat High Court
Bhogilal vs State on 22 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8291/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8291 of 2011
 

In


 

CRIMINAL
APPEAL No. 1455 of 2008
 

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

 

BHOGILAL
RAMABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 22/06/2011 

 

 
 
ORAL
ORDER

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

The present application
is filed through jail seeking temporary bail for a period of 45 days
so as to undertake agricultural operations.

Learned APP Mr.Pandya
invited attention of the Court to jail remarks. In the month of
April-May 2011, he was on temporary bail for 30 days on the ground of
illness of his wife. In the month of March 2011, he had enjoyed
furlough. Taking that fact into consideration, this application is
rejected.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top