Gujarat High Court High Court

This vs Unknown on 29 September, 2008

Gujarat High Court
This vs Unknown on 29 September, 2008
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12146/2008	 1/ 1	ORDER 
 
 

	

 

 IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 CRIMINAL
MISC.APPLICATION No. 12146 of 2008
 

 IN
 

 CRIMINAL
APPEAL No. 1621 of 2005
 

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


 

MADHAV
PARSURAM RUPCHANDBHAI.
 

Versus
 

STATE
OF GUJARAT & Another.
 

===============================================
  
Appearance : 
Application
through Jail. 
Mr MUKESH PATEL, APP, for
Opponent No.1. 
None for Opponent
No.2. 
=============================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE A. L. DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE J. C. UPADHYAYA
		
	

 

 
 


 

Date
: 29/09/2008 

 

 
 ORAL
ORDER

This
is the sixth application for temporary bail preferred by the
applicant on the same ground. All the earlier applications came to
be rejected on merits. The applicant is suffering from the ailment
of degenerative changes in vertrebra. However, the last test
performed indicates that the condition to be normal and he is advised
physiotherapy treatment, which he would get even in Government
Hospital. Under the circumstances, the application must fail and
stands rejected.

[
A. L. DAVE, J. ]

[ J. C. UPADHYAY, J. ]

gt

   

Top