Gujarat High Court High Court

Vechanbhai vs State on 6 April, 2011

Gujarat High Court
Vechanbhai vs State on 6 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4700/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4700 of 2011
 

In


 

CRIMINAL
APPEAL No. 1960 of 2006
 

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

 

VECHANBHAI
HIRABHAI VASAVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL 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
: 06/04/2011 

 

 
 
ORAL
ORDER

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

The
present application is filed through jail seeking regular bail
setting out the family circumstances for which the convict requested
that he be granted regular bail as he has undergone 6 and 1/2 years
in jail. The said fact is not borne out from the jail remarks.
According to the jail remarks, he has undergone 4 years, 10 months
and 25 days. Only recently, in the months of February and March, the
convict was granted temporary bail on the sad demise of his
brother-in-law (wife’s brother).

On
perusal of the application, no case is made out for grant of regular
bail. Hence, this application is rejected.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top