Gujarat High Court High Court

Ranjitsinh vs State on 21 January, 2010

Gujarat High Court
Ranjitsinh vs State on 21 January, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/27/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 27 of 2010
 

In


 

CRIMINAL
APPEAL No. 1576 of 2008
 

 


 

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

 

RANJITSINH
CHHOTABHAI SOLANKI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR DEVANG VYAS, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 21/01/2010 

 

ORAL
ORDER

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

Learned
A.P.P., Mr.Vyas, wants some more time to file, if necessary, the
affidavit with regard to the genuineness of the certificate and the
correct facts of the case. It is stated in the certificate issued by
Sarpanch, Gram Panchayat, Bhadarpura that the convict is in jail for
last 10 years, whereas in the application it is mentioned that the
applicant wants to be released on temporary bail, so as to arrange
for the maintenance of parents of the applicant. The certificate
states that besides the necessary arrangement for economic help to
the parents, the applicant has submitted to grant bail for the
treatment of the mother and father. S.O. To 28th January
2010.

(Ravi
R.Tripathi, J.)

(J.C.Upadhyaya,
J.)

(binoy)

   

Top