Gujarat High Court High Court

Tro’ vs State on 15 April, 2011

Gujarat High Court
Tro’ vs State on 15 April, 2011
Author: A.L.Dave,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/5163/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No.5163 of 2011
 

In


 

CRIMINAL
MISC.APPLICATION No.3949 of 2011
 

In
CRIMINAL APPEAL No.375 of 2006
 

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

SANJAYBHAI
JIBAVABHAI RANA - 

 

TRO'
SANDIP G RANA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================== 
Appearance
: 
PARTY-IN-PERSON for Applicant(s) :
1, 
MR KL PANDYA, APP for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 


Date
: 15/04/2011 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Heard
party-in-person. The fracture is on heel, as per his say. It is
required to be removed on 28.04.2011, which can be done in the
Government Hospital. In the circumstances, in absence of any
justifiable reason, the application cannot be entertained. Extension
of temporary bail is, therefore, rejected. Accordingly, the
application is rejected.

Sd/-

[
A.L.DAVE, J ]

Sd/-

[R.M.CHHAYA,J
]

Bhavesh*

   

Top