Gujarat High Court Case Information System
Print
CR.MA/8041/2011 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8041 of
2011
=========================================================
RAGHUBHAI
POPATBHAI BHARWAD - THRO' MAFATBHAI B BHARVAD - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MS
SUBHADRA G PATEL for
Applicant(s) : 1,
MR LB DABHI APP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 20/06/2011
ORAL
ORDER
The
applicant has preferred present application seeking temporary bail on
the ground that the applicant’s wife was to be operated. According to
the certificate produced at Annexure-B, the applicant’s wife was to
be operated on 17.6.2011. Until now the operation has not been
scheduled and it appears to have been differed.
Under
the circumstances as and when the exact date of the operation is
fixed at that stage the applicant may prefer application which would
be considered in light of the material that may be placed on record.
At this stage the application has become infructuous. Hence, the
application is disposed of as having become infructuous. Rule is
discharged.
(K.M.THAKER,J.)
Suresh*
Top