Gujarat High Court
Mohmed vs State on 23 June, 2011
Gujarat High Court Case Information System
Print
CR.MA/8358/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8358 of 2011
In
CRIMINAL
APPEAL No. 6 of 2008
=========================================================
MOHMED
AIYUB SIRAJUDDIN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 23/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed by the convict through Jail seeking
temporary bail for a period of 60 days so as to trace his mentally
disturbed wife who has left the house and also to make arrangements
for lodging and boarding of his children.
On
perusal of the jail remarks, the convict has enjoyed two furloughs in
April 2011 and he was out of jail for 28 days.
Learned
APP to ascertain the contents of the application and find out as to
whether the wife of the convict
has left the house, and if so, when?
Adjourned
to 6th
July 2011.
[RAVI
R.TRIPATHI. J.]
[P.P.BHATT,
J.]
mathew
Top