Gujarat High Court High Court

Ashvin vs State on 26 April, 2011

Gujarat High Court
Ashvin vs State on 26 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4979/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4979 of 2011
 

In


 

CRIMINAL
APPEAL No. 1257 of 2008
 

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


 

ASHVIN
AMARSINH - 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
: 26/04/2011 

 

ORAL
ORDER

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

The
present application is filed by the convict through Jail seeking
temporary bail for a period of 60 days so as to make arrangement for
financial assistance to the family members.

The
learned APP invited attention of the Court to the Jail remarks. In
the months of January and February 2011 the applicant- convict was
out on temporary bail for the purpose of treatment of his wife. As
no case is made out for grant of temporary bail, this application is
rejected.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top