Gujarat High Court High Court

Surendrakumar vs State on 22 June, 2011

Gujarat High Court
Surendrakumar vs State on 22 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8259/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8259 of 2011
 

In


 

CRIMINAL
APPEAL No. 3144 of 2008
 

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

 

SURENDRAKUMAR
SATYAPRAKASH - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 


 

Date
: 22/06/2011 

 

 
 
ORAL
ORDER

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

The present application
is filed through jail seeking temporary bail for a period of 30 days
so as to make arrangement for financial assistance to the family.

Learned APP Mr.Pandya
invited attention of the Court to jail remarks. In the month of
March 2011, he was on temporary bail for 7 days to assist his son in
exams. Thereafter, he enjoyed furlough in the month of April 2011.
Taking that fact into consideration, this application is rejected.

(Ravi
R.Tripathi, J.)

(P.P.Bhatt,
J.)

*Shitole

   

Top