Gujarat High Court
Rohan vs State on 3 August, 2011
Gujarat High Court Case Information System
Print
CR.MA/11023/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11023 of 2011
In
CRIMINAL
APPEAL No. 797 of 2006
=========================================================
ROHAN
RAJARAM VINJUN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR AJ DESAI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
petitioner has sought temporary bail for 30 days for his own
treatment. According to the jail record, he had absconded for 1174
days, when he was released on furlough in the year 2006. Thereafter,
he has been released on temporary bail for 30 days in this year, on
the ground of difficult financial condition of his family. According
to the certificate of the Medical Officer, Jail Dispensary, he is
being regularly treated for his ailment. Therefore, the application
is rejected.
(D.H.WAGHELA,
J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top