Gujarat High Court
Rajubhai vs State on 18 July, 2011
Gujarat High Court Case Information System
Print
CR.MA/9880/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9880 of 2011
In
CRIMINAL
APPEAL No. 2553 of 2009
=========================================================
RAJUBHAI
VIKRAMBHAI PATIL,THRO'PREMILABEN VIKRAMBHAI PATIL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BC DAVE for
Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) : 1,
MR KARTIK
PANDYA ADDL PUBLIC PROSECUTOR for Respondent(s) : 1,
NOTICE NOT
RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/07/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
mother of the convict has applied for temporary bail for 30 days for
surgery of her eye. According to the police report, the son, other
than the convict, is residing just near the applicant. Therefore, the
application is not found to be bona
fide and
hence rejected. Notice is discharged.
Sd/-
(
D.H.Waghela, J.)
Sd/-
(J.C.Upadhyaya,
J.)
(KMG
Thilake)
Top