Gujarat High Court High Court

Mahesh vs State on 5 May, 2011

Gujarat High Court
Mahesh 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/5503/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 5503 of 2011
 

In


 

CRIMINAL
APPEAL No. 1030 of 2006
 

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


 

MAHESH
@ BHAGAT BHIKHABHAI - 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 through jail seeking temporary bail for
a period of 60 days so as to make arrangement for the financial
assistance to the family.

Learned
APP invited attention of the Court to the jail remarks. The convict
was on furlough leave from 16.03.2011 to 29.03.2011. In the
application, he has not set out any ground which has come into
existence after he having surrendered back in jail on 29.03.2011.

In
view of that, no case is made out for grant of bail. Hence, the
application is rejected.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top