Gujarat High Court High Court

Manish vs State on 21 June, 2011

Gujarat High Court
Manish vs State on 21 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8268/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8268 of 2011
 

In


 

CRIMINAL
APPEAL No. 592 of 2009
 

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

MANISH
BABULAL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 21/06/2011 

 

 
ORAL
ORDER

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

1.0 Present
application is filed by the applicant – convict through jail
seeking Temporary Bail for a period of 30 days for making medical
treatment available to his father, who is stated to be suffering from
‘bleeding piles’.

2.0 Learned
Additional Public Prosecutor Mr. Pandya invited attention of the
Court to the Jail Remarks. Only in the months of May – June
2011, the applicant – convict was on Temporary Bail for 20
days. If the ailment was so serious, he could have attended the same
during that period.

3.0 No
case is made out for grant of Temporary Bail, hence, this application
is rejected.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top