Gujarat High Court
Kiranbhai vs State on 19 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/5382/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5382 of 2011
In
CRIMINAL
MISC.APPLICATION No. 3867 of 2011
In
CRIMINAL
APPEAL No. 1911 of 2006
=========================================================
KIRANBHAI
SOMABHAI MEKWAN, THRO' PRIYANKABEN KIRANBHAI MEKWA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VM PANCHOLI for
Applicant(s) : 1,MR BHARAT J JOSHI for Applicant(s) :
1,PARTY-IN-PERSON for Applicant(s) : 1,
MR. KL PANDYA, APP PUBLIC
PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 19/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
prisoner was on bail for a period of 30 days for his own treatment.
Now, by this application, the extension is sought. The medical case
papers annexed to the application do not indicate any serious ailment
or need for a treatment which may not be available in Government
Hospital. No justification is given for extension of the temporary
bail sought. Hence, rejected.
(A.L.
DAVE, J)
(BANKIM.N.MEHTA,
J)
shekhar/-
Top