Gujarat High Court
Ukabhai vs State on 25 April, 2011
Gujarat High Court Case Information System
Print
CR.MA/5582/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5582 of 2011
In
CRIMINAL
APPEAL No. 304 of 2009
=========================================================
UKABHAI
LAKHMANBHAI - 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
: 25/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
The
present application is filed by the convict through jail seeking
temporary bail for a period of 60 days to undertake engagement of his
eldest daughter.
Learned
APP invited attention of the Court to the jail remarks.
The
fact that the applicant convict was out of jail for a period of 14
days from 23.2.2011 to 8.3.2011, the contents of this application do
not inspire confidence. Hence, this application is rejected.
(RAVI
R.TRIPATHI,J)
(P.P.BHATT,J)
pathan
Top