Gujarat High Court High Court

Vipulbhai vs State on 30 September, 2011

Gujarat High Court
Vipulbhai vs State on 30 September, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/13867/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 13867 of 2011
 

In


 

CRIMINAL
APPEAL No. 1770 of 2010
 

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

 

VIPULBHAI
RAVJIBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Applicant(s) : 1, 
MR LR PUJARI, ADDL.PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 30/09/2011 

 

ORAL
ORDER

The
present petitioner-convict has preferred this application with a
prayer to release him on temporary bail for the period of 30 days to
enable him to repair his old house.

Having
heard learned APP Mr.L.R.Pujari for the respondent-State and also
gone through the averments made in the application, this Court do not
find any cogent reasons to release the present petitioner convict on
temporary bail. Hence this application is rejected.

(
M.D. SHAH, J. )

syed/

   

Top