Gujarat High Court Case Information System
Print
CR.MA/4796/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4796 of 2011
In
CRIMINAL
APPEAL No. 1923 of 2006
=====================================
RIYAJ
@ GORIYO SARFUMIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
THROUGH JAIL for Applicant(s) :
1,
MR KARTIK PANDYA, APP for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P. P. BHATT
Date
: 09/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Learned
Additional Public Prosecutor Mr. Pandya makes available for perusal a
communication dated Nil of May 2011 from the Superintendent of
Police, Kheda – Nadiad to the learned Public Prosecutor. It is
mentioned in the communication that the applicant – convict
does not have any house in the name of himself, his brother or his
father and therefore, there is no question of seeking Temporary Bail
on the ground of repairing of house.
2.0 The
light of the above, the application is dismissed. Rule is
discharged.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top