Gujarat High Court Case Information System
Print
CR.MA/27/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 27 of 2010
In
CRIMINAL
APPEAL No. 1576 of 2008
=========================================================
RANJITSINH
CHHOTABHAI SOLANKI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR DEVANG VYAS, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/01/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Learned
A.P.P., Mr.Vyas, wants some more time to file, if necessary, the
affidavit with regard to the genuineness of the certificate and the
correct facts of the case. It is stated in the certificate issued by
Sarpanch, Gram Panchayat, Bhadarpura that the convict is in jail for
last 10 years, whereas in the application it is mentioned that the
applicant wants to be released on temporary bail, so as to arrange
for the maintenance of parents of the applicant. The certificate
states that besides the necessary arrangement for economic help to
the parents, the applicant has submitted to grant bail for the
treatment of the mother and father. S.O. To 28th January
2010.
(Ravi
R.Tripathi, J.)
(J.C.Upadhyaya,
J.)
(binoy)
Top