Gujarat High Court High Court

Vipulkumar vs State on 12 January, 2010

Gujarat High Court
Vipulkumar vs State on 12 January, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14515/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14515 of 2009
 

In


 

CRIMINAL
APPEAL No. 1381 of
2008 
===============================================================


 

VIPULKUMAR
SHIVABHAI PATEL - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

==============================================================
 
Appearance
: 
THROUGH
JAIL
for
Applicant(s) : 1, 
MR DEVANG VYAS, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
===============================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 12/01/2010  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present applicant is convicted for an offence under Section 376(g)
and 114 of the IPC. He is awarded 10 years’ imprisonment. The date of
judgment is 4.4.2008. He is in jail from 24.6.2007. Only in the month
of October 2009, he was granted temporary bail for 15 days, prior
thereto he has enjoyed a furlough in the month of July 2009 for 14
days. Taking into consideration the aforesaid facts and the reasons
set out in the application for grant of temporary bail for a period
of 45 days, the Court finds that it is not a fit case for grant of
the relief prayed for. Hence, the application is rejected.

[RAVI
R.TRIPATHI, J.]

[J.C.UPADHYAYA,
J.]

mrpandya

   

Top