Gujarat High Court Case Information System
Print
CR.MA/6036/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6036 of 2011
In
CRIMINAL
APPEAL No. 135 of 2010
=====================================
BRIJESH
@ BHALO KEVALBHAI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
MR CHETAN B RAVAL for
Applicant(s) : 1,MR.D K.PUJ 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
: 02/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed seeking Temporary Bail for a period of two
months for the purpose of carrying out necessary repairs in the
house.
2.0 In
the meantime, the applicant – convict, having applied through
jail for Temporary Bail and that application having been granted and
applicant – convict is granted 30 days’ Temporary Bail (from
26/04/2011 to 25/05/2011), the learned advocate for the applicant
seeks permission to withdraw this application.
3.0 Permission
is granted. The application is disposed of as withdrawn.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top