Gujarat High Court Case Information System
Print
CR.MA/5503/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5503 of 2011
In
CRIMINAL
APPEAL No. 1030 of 2006
======================================================================
MAHESH
@ BHAGAT BHIKHABHAI - 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
: 05/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed through jail seeking temporary bail for
a period of 60 days so as to make arrangement for the financial
assistance to the family.
Learned
APP invited attention of the Court to the jail remarks. The convict
was on furlough leave from 16.03.2011 to 29.03.2011. In the
application, he has not set out any ground which has come into
existence after he having surrendered back in jail on 29.03.2011.
In
view of that, no case is made out for grant of bail. Hence, the
application is rejected.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top