Gujarat High Court High Court

Manaji vs State on 19 April, 2011

Gujarat High Court
Manaji vs State on 19 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/4907/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 4907 of 2011
 

In


 

CRIMINAL
APPEAL No. 1164 of 2009
 

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

MANAJI
SUKHAJI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

===================================== 
Appearance
: 
THROUGH JAIL for Applicant(s) :
1, 
MR JK SHAH, 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
: 11/04/2011 

 

 
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 have the
division of the agricultural land amongst his brothers.

2.0 Only
in the month of January – February 2011, the applicant –
convict was on Temporary Bail for a period of 15 days on the ground
of engagement of his son.

3.0 On
reading the application, the Court is not convinced that the matter
is so urgent that the applicant – convict is required to be
released on Temporary Bail immediately. Hence, this application is
rejected.

[
Ravi R. Tripathi, J. ]

[
P. P. Bhatt, J. ]

hiren

   

Top