Gujarat High Court Case Information System
Print
CR.MA/3401/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3401 of 2011
In
CRIMINAL
APPEAL No. 215 of 2009
=========================================================
SURESH
RAVJIBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
RULE
NOT RECD BACK for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE P.P.BHATT
Date
: 18/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Rule
was issued on 15.3.2011 returnable today.
The
present application is filed through jail praying for temporary bail
for a period of 30 days so as to enable him to perform post death
rituals of his nephew. Learned APP was expected to put details of
the family of the nephew of the convict on record.
The
jail remarks shows that the convict has enjoyed one parole from
27.5.2009 to 30.5.2009 for marriage of his nephew. Now, the death
certificate is annexed showing the death of his nephew on 24.1.2011.
Learned
APP to get the details of the family of the nephew of the convict.
S.O.to 25.3.2011.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top