Gujarat High Court Case Information System
Print
CR.MA/1696/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1696 of 2010
In
CRIMINAL
APPEAL No. 2388 of 2008
=========================================================
ASHOK
GANDALAL RATHOD - THRO' DIPAK SUKHLAL AJA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MS
BANNA S DUTTA for
Applicant(s) : 1,MR KD VASAVADA for Applicant(s) : 1,MR CHETAN B
RAVAL for Applicant(s) : 1,
MR H H PARIKH, ADDL PUBLIC PROSECUTOR
for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 11/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant prays for temporary bail on the ground of ailment of his
wife. The jail report indicates that applicant is also convicted by
learned Chief Judicial Magistrate, Jamnagar in Criminal Case No.1676
of 1999 for the offence punishable under Sections 326, 385 and 504 of
the Indian Penal Code and under Section 135 (1) of the Bombay Police
Act on 09/09/2009 and is sentenced for six years imprisonment and to
pay a fine of Rs.11,000/-. This aspect is not disclosed by the
applicant in his application. This amounts to suppression of
material fact and therefore the application stands rejected.
Notice
discharged.
(A.L.DAVE,
J.)
(BANKIM.N.MEHTA,
J.)
sompura
Top