Gujarat High Court High Court

Suresh vs State on 18 March, 2011

Gujarat High Court
Suresh vs State on 18 March, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3401/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3401 of 2011
 

In


 

CRIMINAL
APPEAL No. 215 of 2009
 

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

 

SURESH
RAVJIBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
RULE
NOT RECD BACK for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 18/03/2011 

 

 
 
ORAL
ORDER

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

Rule
was issued on 15.3.2011 returnable today.

The
present application is filed through jail praying for temporary bail
for a period of 30 days so as to enable him to perform post death
rituals of his nephew. Learned APP was expected to put details of
the family of the nephew of the convict on record.

The
jail remarks shows that the convict has enjoyed one parole from
27.5.2009 to 30.5.2009 for marriage of his nephew. Now, the death
certificate is annexed showing the death of his nephew on 24.1.2011.

Learned
APP to get the details of the family of the nephew of the convict.
S.O.to 25.3.2011.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top