Gujarat High Court
Ashokbhai vs State on 3 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/10205/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10205 of 2010
In
CRIMINAL
APPEAL No. 619 of 2010
=========================================================
ASHOKBHAI
CHHELABHAI VASAVA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 03/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application has been preferred by the applicant-convict for
releasing him on temporary bail on the ground of sickness of his
mother. It appears that the regular bail application was rejected
way back on 26.04.2010.
However,
on the ground mentioned, no authenticated record is produced. Hence,
the present application does not deserve to be granted. Therefore,
rejected.
(JAYANT PATEL, J.)
(H.B. ANTANI, J.)
*bjoy
Top