Gujarat High Court High Court

Ashokbhai vs State on 3 September, 2010

Gujarat High Court
Ashokbhai vs State on 3 September, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10205/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10205 of 2010
 

In


 

CRIMINAL
APPEAL No. 619 of 2010
 

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


 

ASHOKBHAI
CHHELABHAI VASAVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
MR LR PUJARI, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

Date
: 03/09/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application has been preferred by the applicant-convict for
releasing him on temporary bail on the ground of sickness of his
mother. It appears that the regular bail application was rejected
way back on 26.04.2010.

However,
on the ground mentioned, no authenticated record is produced. Hence,
the present application does not deserve to be granted. Therefore,
rejected.

(JAYANT PATEL, J.)

(H.B. ANTANI, J.)

*bjoy

   

Top