Gujarat High Court Case Information System
Print
CR.MA/5074/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5074 of 2011
In
CRIMINAL
APPEAL No. 1502 of 2009
=====================================
GOPAL
@ GOPI HARMAN - 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
: 25/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed by the applicant – convict through jail
seeking Temporary Bail for a period of 60 days so as to undertake the
agricultural operation.
2.0 Along
with the application, a copy of Village Form No. 8-A is enclosed,
which shows that the applicant – Gopal Harmanbhai has two
brothers namely Kanubhai Harmanbhai and Nikulbhai Harmanbhai,
whereas, he has two brothers (sons of his uncle) – Poonambhai
Becharbhai and Arunbhai Becharbhai.
3.0 In
view of that, present application is found to be without any
substance. Hence, it is rejected.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top