Gujarat High Court Case Information System
Print
CR.MA/4946/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 4946 of 2011
In
CRIMINAL
MISC.APPLICATION No. 2856 of 2011
In
CRIMINAL
APPEAL No. 1381 of 2008
=====================================
VIPULKUMAR
SHIVABHAI PATEL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
MR NK MAJMUDAR for Applicant(s)
: 1,MR PRADEEP PATEL for Applicant(s) : 1,PARTY-IN-PERSON for
Applicant(s) : 1,MR ATIT D THAKORE 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
: 08/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1.0 Present
application is filed by the applicant – convict seeking
extension of Temporary Bail granted by this Court by order dated 4th
March 2011 in Criminal Misc. Application No. 2856 of 2011.
2.0 The
matter was called out in the morning, the applicant was not present.
Instead of dismissing the matter, the same was kept in the second
half. When the matter is called out in the second half, the
applicant – convict is present before the Court. He requests
that his Temporary Bail, which is granted by this Court, be extended
for a period of 30 days. He further states that he is undergoing
treatment for Sinus, Thyroid and also for the Chest pain on left
side.
3.0 Taking
into consideration the papers on record, this Court is of the opinion
that no case is made out for extension of Temporary Bail. Hence,
this application is rejected.
[
Ravi R. Tripathi, J. ]
[
P. P. Bhatt, J. ]
hiren
Top