Gujarat High Court High Court

Brijesh vs State on 2 May, 2011

Gujarat High Court
Brijesh vs State on 2 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6036/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6036 of 2011
 

In


 

CRIMINAL
APPEAL No. 135 of 2010
 

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

BRIJESH
@ BHALO KEVALBHAI VASAVA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
MR CHETAN B RAVAL for
Applicant(s) : 1,MR.D K.PUJ 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
: 02/05/2011 

 

 
ORAL
ORDER

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

1.0 Present
application is filed seeking Temporary Bail for a period of two
months for the purpose of carrying out necessary repairs in the
house.

2.0 In
the meantime, the applicant – convict, having applied through
jail for Temporary Bail and that application having been granted and
applicant – convict is granted 30 days’ Temporary Bail (from
26/04/2011 to 25/05/2011), the learned advocate for the applicant
seeks permission to withdraw this application.

3.0 Permission
is granted. The application is disposed of as withdrawn.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top