Gujarat High Court Case Information System
Print
CR.MA/6563/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6563 of 2011
In
CRIMINAL
APPEAL No. 1680 of 2006
=========================================================
NAGDAN
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
: 12/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE P.P.BHATT)
The
present application is filed by the convict through jail seeking
temporary bail for a period of 30 days for the purpose of
constructing the house.
Rule.
Learned APP Mr.Pandya waives service of notice of rule on behalf of
the respondent State.
Learned
APP made available for perusal the jail remarks. Learned APP invited
attention of the Court that the convict has filed Criminal Misc.
Application No.6677 of 2011 and the same was allowed by the Court.
In
view of the above, at this juncture, no further order is required to
be passed. Application stands disposed of. Rule is discharged.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top