Gujarat High Court High Court

Malabhai vs State on 27 January, 2011

Gujarat High Court
Malabhai vs State on 27 January, 2011
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/896/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 896 of 2011
 

In


 

CRIMINAL
APPEAL No. 932 of 2006
 

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

 

MALABHAI
BHARATBHAI BHURIYA, THRO' MANGIBEN MALABHAI BHURIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
FOR Applicant. 
MR LB DABHI, ADDL.PUBLIC PROSECUTOR for
Respondents. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	

 

 
 


 

Date
: 27/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant, party-in-person, is present. She says that the prisoner
may be released on temporary bail on account of `babari’
ceremony of her son. She states that on earlier occasion when her
husband was released on temporary bail, he could not surrender in
time on account of sickness of her child. However, looking to the
period of abscondence (453 days), the explanation given by her does
not seem to be genuine. Looking to the conduct of the prisoner, we
are not inclined to entertain this application. The application
stands rejected.

[A.L.Dave,J.]
[V.M.Sahai,J.]

   

Top