Gujarat High Court
Ashvin vs State on 23 March, 2011
Gujarat High Court Case Information System
Print
CR.MA/3883/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3883 of 2011
In
CRIMINAL
APPEAL No. 1034 of 2009
=========================================================
ASHVIN
DEVAJIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 23/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed through jail seeking temporary bail for
a period of 45 days for making necessary arrangement for financial
assistance to the family.
Only
in the month of November 2010, the convict has enjoyed furlough.
Taking into consideration that, for the present, this application is
not entertained. Application stands rejected.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top