Gujarat High Court High Court

Bhanu vs State on 23 June, 2011

Gujarat High Court
Bhanu vs State on 23 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8578/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8578 of 2011
 

In


 

CRIMINAL
APPEAL No. 460 of 2009
 

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

BHANU
LALSANG, THRO' LILABEN BHANUBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MS KRISHNA U MISHRA for
Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) : 1, 
MR
KARTIK PANDYA for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 23/06/2011 

 

 
ORAL
ORDER

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

1.0 Present
application is filed by the convict through his wife seeking
Temporary Bail for a period of 45 days so as to undertake the
agricultural operations.

2.0 Learned
Additional Public Prosecutor Mr. Pandya made available for perusal
the Jail Remarks. In the months of January – February 2011,
the convict was on Temporary Bail for a period of 14 days so as to
undertake the house repairing work. Besides, the applicant is in
jail for last about 04 years and 09 months and no application is made
seeking Temporary Bail for undertaking the agricultural operations,
meaning thereby, in his absence, the land is being got cultivated by
the family members.

3.0 No
case is made out for grant of Temporary Bail. Hence, this
application is rejected.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top