Gujarat High Court Case Information System
Print
CR.MA/8489/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8489 of 2011
In
CRIMINAL
APPEAL No. 598 of 2011
=====================================
RAJENDRASINH
ISHUBHA VAGHELA,THRO' SAJANBA ISHUBHA VAGHELA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
PARTY-IN-PERSON for
Applicant(s) : 1,M/S S G ASSOCIATES for Applicant(s) : 1,
MR
KARTIK PANDYA 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)
1.0 The
matter was kept back to enable the learned Additional Public
Prosecutor to take instructions with
regard to second case registered against the convict. Learned
Additional Public Prosecutor Mr. Pandya apprises the Court that the
second case is under Sections 42, 43, 45 of the Prisons Act and in
that case, the convict has not obtained bail.
2.0 The
applicant present before the Court – mother of the convict,
states that the application for grant of bail in that second case is
under consideration before the Court below today.
3.0 The
matter is kept tomorrow i.e. 24th June
2011.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top