Gujarat High Court
Pruthvirajsinh vs State on 7 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/8401/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8401 of 2011
=============================================
PRUTHVIRAJSINH
BHARATSINH GOHIL - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MS KRISHNA U MISHRA for
Applicant(s) : 1,
MS MANISHA L SHAH ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
=============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 27/06/2011
ORAL
ORDER
This
application is filed by the applicant for grant of temporary bail
with a view to take care of his mother who is suffering from
orthopedic problem.
Heard
learned APP.
Looking
to the facts and circumstances of the case, the mother of the
applicant who is suffering from orthopedic problem and is
hospitalised is not to be gone into in view of the father of the
applicant can take proper care and can provide financial assistance.
No
case is made out to grant temporary bail. Application is rejected.
[ANANT
S. DAVE, J.]
//smita//
Top