Gujarat High Court High Court

Tushalsinh vs State on 23 August, 2011

Gujarat High Court
Tushalsinh vs State on 23 August, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11685/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11685 of 2011
 

In


 

CRIMINAL
APPEAL No. 1167 of 2010
 

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

 

TUSHALSINH
LEKHARAJSINH RAJPUT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 23/08/2011  
 
ORAL ORDER

The
applicant-original accused of Sessions Case No.126 of 2009 for the
offence punishable under Sections 363, 366 and 376 of Indian Penal
Code has filed present application for temporary bail through jail.
It is contended by the applicant that he wants to take medical
treatment of his eyes. The applicant has annexed Medical Certificate
alongwith the application. Therefore, he has prayed to release him on
bail for temporary period of 21 (twenty-one) days.

Heard
Mr.H. L. Jani, learned Additional Public Prosecutor for the
respondent-State.

From
the contents of the application I do not find any substance in the
case. Hence this application stands dismissed.

(Z.

K. SAIYED, J)

kks

   

Top