Gujarat High Court
Ashvin vs State on 8 September, 2011
Gujarat High Court Case Information System
Print
CR.MA/12627/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12627 of 2011
In
CRIMINAL APPEAL No. 714 of 2007
=========================================================
ASHVIN
MOHANBHAI - 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 D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 08/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The petitioner has
sought temporary bail for 45 days for medical treatment of his own,
while his symptom and medical condition is being managed at the jail
dispensary, in consultation with specialist concerned of the SSG
Hospital, Vadodara. He has been released for total 60 days in
May/June of this year itself on similar ground. Hence, rejected.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top