Gujarat High Court High Court

Ukabhai vs State on 25 April, 2011

Gujarat High Court
Ukabhai vs State on 25 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5582/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5582 of 2011
 

In


 

CRIMINAL
APPEAL No. 304 of 2009
 

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

 

UKABHAI
LAKHMANBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL 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
: 25/04/2011 

 

 
 
ORAL
ORDER

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

The
present application is filed by the convict through jail seeking
temporary bail for a period of 60 days to undertake engagement of his
eldest daughter.

Learned
APP invited attention of the Court to the jail remarks.

The
fact that the applicant convict was out of jail for a period of 14
days from 23.2.2011 to 8.3.2011, the contents of this application do
not inspire confidence. Hence, this application is rejected.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top