Gujarat High Court Case Information System
Print
CR.MA/4254/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4254 of 2011
In
CRIMINAL
APPEAL No. 1458 of 2008
======================================================================
ARIF
GANIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR JK SHAH, 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
: 30/03/2011
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.
The reason for seeking temporary bail is for his own treatment, as
he is suffering from jaundice.
Learned APP Mr.J.K.Shah
invited attention of the Court to the jail remarks and also to a
certificate dated 20.03.2011.
There is no medical
opinion suggesting his aliment to be serious, which may require his
release on temporary bail. Only recently, i.e. in the month of
January-February 2011, he was out on furlough for 28 days. In view
of that, the present application is rejected.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top