Gujarat High Court High Court

Vipulkumar vs State on 8 April, 2011

Gujarat High Court
Vipulkumar vs State on 8 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4946/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4946 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No. 2856 of 2011
 

In
 

CRIMINAL
APPEAL No. 1381 of 2008
 

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

VIPULKUMAR
SHIVABHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MR NK MAJMUDAR for Applicant(s)
: 1,MR PRADEEP PATEL for Applicant(s) : 1,PARTY-IN-PERSON for
Applicant(s) : 1,MR ATIT D THAKORE 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
: 08/04/2011 

 

 
ORAL
ORDER

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

1.0 Present
application is filed by the applicant – convict seeking
extension of Temporary Bail granted by this Court by order dated 4th
March 2011 in Criminal Misc. Application No. 2856 of 2011.

2.0 The
matter was called out in the morning, the applicant was not present.
Instead of dismissing the matter, the same was kept in the second
half. When the matter is called out in the second half, the
applicant – convict is present before the Court. He requests
that his Temporary Bail, which is granted by this Court, be extended
for a period of 30 days. He further states that he is undergoing
treatment for Sinus, Thyroid and also for the Chest pain on left
side.

3.0 Taking
into consideration the papers on record, this Court is of the opinion
that no case is made out for extension of Temporary Bail. Hence,
this application is rejected.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top