Gujarat High Court Case Information System
Print
CR.MA/4907/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4907 of 2011
In
CRIMINAL
APPEAL No. 1164 of 2009
=====================================
MANAJI
SUKHAJI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR JK SHAH, 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
: 11/04/2011
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 60 days so as to have the
division of the agricultural land amongst his brothers.
2.0 Only
in the month of January – February 2011, the applicant –
convict was on Temporary Bail for a period of 15 days on the ground
of engagement of his son.
3.0 On
reading the application, the Court is not convinced that the matter
is so urgent that the applicant – convict is required to be
released on Temporary Bail immediately. Hence, this application is
rejected.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top