Gujarat High Court High Court

Mojabhai vs State on 19 April, 2011

Gujarat High Court
Mojabhai vs State on 19 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4200/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4200 of 2011
 

In


 

CRIMINAL
APPEAL No. 2107 of 2010
 

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

 

MOJABHAI
RAGHUBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
RULE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 11/04/2011 

 

 
 
ORAL
ORDER

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

Application
for temporary bail received through jail for a period of 45 days was
considered and Rule was issued on 13.3.2011 returnable on 5.4.2011.
Thereafter, the matter was adjourned for today to ascertain the
contents of the application by learned APP. Learned APP has produced
on record a statement of the convict recorded on 6.4.2011 wherein he
has stated that his wife is residing with her parents at ‘Mandal’,
District Ahmedabad and he wants to make an arrangement for
residential house for his wife at his village Junikunvar, Taluka –
District Patan.

Learned
APP also appraises the Court that the father of the convict who is
co-accused in the same offence is at present on temporary bail for a
period of 60 days.

Taking
into consideration the fact that the conviction is only that of
31.8.2010 and by now, he has only undergone 1 year and 5 months, the
application is rejected. Rule is discharged.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top