Gujarat High Court High Court

Gandaji vs State on 5 May, 2011

Gujarat High Court
Gandaji vs State on 5 May, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/6281/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 6281 of 2011
 

In


 

CRIMINAL
APPEAL No. 544 of 2010
 

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

 

GANDAJI
JAVANJI - 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
: 05/05/2011 

 

 
 
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 45 days so as to undertake engagement
of his son.

Learned
APP made available for perusal the jail remarks wherefrom it is
noticed that in the month of January 2011, the convict has enjoyed
one furlough. Later on, in the months of March and April, 2011, the
convict was granted temporary bail for a period of 30 days so as to
undertake engagement of his daughter. No case is made out for grant
of temporary bail. Hence, this application is rejected.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top