Gujarat High Court Case Information System
Print
CR.MA/3022/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3022 of 2011
In
CRIMINAL
APPEAL No. 2389 of 2009
=================================================
MAHESH
AMARATLAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance
:
THROUGH
JAIL for Applicant(s) : 1,
Mr.J.K. SHAH, ADDL PUBLIC PROSECUTOR
for Respondent(s) : 1,
RULE SERVED for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 15/03/2011
ORAL
ORDER
(Per : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Learned
APP Mr.Shah makes available for perusal communication dated
11.03.2011 addressed by the Office of the Superintendent of Police,
Vadodara Rural to the Office of the learned Government Pleader, High
Court of Gujarat. The communication is enclosed with the following
statements:
(i) Statement
of the Deputy Superintendent of Police, Vadodara Division,
(ii) Statement
of Jayshreebehen Maheshkumar Amritlal, wife of the convict, and
(iii) Statement
of the Police Sub Inspector, Desar Police Station.
2. Taking
into consideration the contents of the statements, more particularly
of the wife, namely, Jayshreebehen Maheshkumar Amritlal, the Court
finds no reason to grant temporary bail to the present applicant-
convict. The application is dismissed. Rule is discharged.
(RAVI
R. TRIPATHI, J.)
(P.P.
BHATT, J.)
karim
Top