Gujarat High Court High Court

Ramesh vs State on 6 April, 2011

Gujarat High Court
Ramesh vs State on 6 April, 2011
Author: Ravi R.Tripathi,&Nbsp;Mr.Justice P.P.Bhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3415/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3415 of 2011
 

In


 

CRIMINAL
APPEAL No. 513 of 2010
 

 
=========================================================

 

RAMESH
HIRABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
Mr.J.K. SHAH, ADDL PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 14/03/2011 

 

ORAL
ORDER

(Per : HONOURABLE MR.JUSTICE RAVI
R.TRIPATHI)

The
applicant has filed the present application seeking temporary bail
for 60 days to enable him to provide medical treatment to his
daughter, aged 4 years, who has sustained a fracture while she was
playing. The child is in Jail with her mother, who is also
undergoing sentence. It is reported that at present the present
applicant and his wife both are granted furlough by the authorities.
That being so, for the present no order is required to be passed in
this application.

However,
it is made clear that on expiry of furlough or even before that if
required the applicant can make a fresh application for grant of
temporary bail. The present application is disposed accordingly.

(RAVI
R. TRIPATHI, J.)

(P.P.

BHATT, J.)

karim

   

Top