Gujarat High Court High Court

Rajeshkumar vs State on 28 April, 2011

Gujarat High Court
Rajeshkumar vs State on 28 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   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