Gujarat High Court Case Information System
Print
CR.MA/5723/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5723 of 2011
In
CRIMINAL
APPEAL No. 399 of 2007
=========================================================
RAJESHKUMAR
@ RAJU HIRALAL - 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
: 28/04/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)
The
present application is filed by the convict seeking temporary bail
for 60 days for making arrangement for financial assistance to the
family and for the purpose of treatment of his mother and wife.
Medical papers pertaining to treatment related to December 2010 are
produced rather than the latest ones.
2. The
learned APP invited attention of the Court to the Jail remarks. Only
in the month of March 2011 ( 18th to 31st March
2011) the convict had enjoyed furlough. No case is made out for
granting temporary bail at this stage. Hence the present application
is rejected.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top