Gujarat High Court Case Information System
Print
CR.MA/11685/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 11685 of 2011
In
CRIMINAL
APPEAL No. 1167 of 2010
=========================================================
TUSHALSINH
LEKHARAJSINH RAJPUT - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR HL JANI, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/08/2011
ORAL ORDER
The
applicant-original accused of Sessions Case No.126 of 2009 for the
offence punishable under Sections 363, 366 and 376 of Indian Penal
Code has filed present application for temporary bail through jail.
It is contended by the applicant that he wants to take medical
treatment of his eyes. The applicant has annexed Medical Certificate
alongwith the application. Therefore, he has prayed to release him on
bail for temporary period of 21 (twenty-one) days.
Heard
Mr.H. L. Jani, learned Additional Public Prosecutor for the
respondent-State.
From
the contents of the application I do not find any substance in the
case. Hence this application stands dismissed.
(Z.
K. SAIYED, J)
kks
Top