Gujarat High Court High Court

Rohan vs State on 3 August, 2011

Gujarat High Court
Rohan vs State on 3 August, 2011
Author: D.H.Waghela, Honourable J.C.Upadhyaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11023/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11023 of 2011
 

In


 

CRIMINAL
APPEAL No. 797 of 2006
 

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

 

ROHAN
RAJARAM VINJUN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR AJ DESAI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 03/08/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The
petitioner has sought temporary bail for 30 days for his own
treatment. According to the jail record, he had absconded for 1174
days, when he was released on furlough in the year 2006. Thereafter,
he has been released on temporary bail for 30 days in this year, on
the ground of difficult financial condition of his family. According
to the certificate of the Medical Officer, Jail Dispensary, he is
being regularly treated for his ailment. Therefore, the application
is rejected.

(D.H.WAGHELA,
J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top