Gujarat High Court High Court

Nagraj vs State on 5 April, 2011

Gujarat High Court
Nagraj vs State on 5 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4607/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4607 of 2011
 

In


 

CRIMINAL
APPEAL No. 78 of 2009
 

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

 

NAGRAJ
GOVINDSWAMI ACHARYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr.KARTIK PANDYA, ADDL 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
: 05/04/2011 

 

ORAL
ORDER

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

The
present application is filed seeking temporary bail, through Jail,
for a period of 45 days so as to get himself treated for the ailment
of corns on both the soles due to which the convict has been facing
difficulty in walking for the last two years.

2. RULE
returnable on 11th
April 2011.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top