Gujarat High Court
Bhogilal vs State on 22 June, 2011
Gujarat High Court Case Information System
Print
CR.MA/8291/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8291 of 2011
In
CRIMINAL
APPEAL No. 1455 of 2008
=========================================================
BHOGILAL
RAMABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR KARTIK PANDYA, 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
: 22/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The present application
is filed through jail seeking temporary bail for a period of 45 days
so as to undertake agricultural operations.
Learned APP Mr.Pandya
invited attention of the Court to jail remarks. In the month of
April-May 2011, he was on temporary bail for 30 days on the ground of
illness of his wife. In the month of March 2011, he had enjoyed
furlough. Taking that fact into consideration, this application is
rejected.
(Ravi
R.Tripathi, J.)
(P.P.Bhatt,
J.)
*Shitole
Top