Gujarat High Court Case Information System
Print
CR.MA/9918/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9918 of 2010
In
CRIMINAL
APPEAL No. 358 of 2009
=========================================================
SANJAYKUMAR
HIRABHAI SHARMA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 03/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
present application has been preferred by the applicant-convict for
releasing him on temporary bail on the ground of the sickness of his
mother.
Considering
the past record, it appears that the very applicant has earlier made
application on the ground of sickness of his brother or on the ground
of sickness of his mother which came to be rejected on 17.06.2010,
20.07.2010, and 25.08.2010. Hence, the discretion is not required to
be exercised for releasing him on temporary bail. Therefore, the
application is rejected.
(JAYANT
PATEL, J.)
(H.B.
ANTANI, J.)
*bjoy
Top