Gujarat High Court Case Information System
Print
CR.MA/1292320/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC. APPLICATION No.12923 of 2008
In
CRIMINAL
APPEAL No.714 of 2007
==========================================================
ASHVINKUMAR
MOHANBHAI CHHOWALA - Applicant
Versus
STATE
OF GUJARAT & ANR. - Respondents
==========================================================
Appearance :
THROUGH
JAIL for Applicant.
MR MAULIK G. NANAVATI, APP
for
Respondents.
==========================================================
CORAM
:
HONOURABLE
MR. JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM N. MEHTA
Date
: 10/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR. JUSTICE BHAGWATI PRASAD)
Rule.
Mr.Maulik Nanavati, learned Additional Public Prosecutor, waives
service of rule for respondents.
The
applicant-convict has prayed for temporary bail for attending post
death ceremony of his brother. No case is made out for grant of
temporary bail. The applicant has no force and the same is rejected.
Rule is discharged.
However,
in the facts and circumstances of the case, as and when the accused
applies to the Jail Authorities, the Jail Authorities will facilitate
his visit for attending after death ceremony of his brother, in
custody, for five days.
[Bhagwati
Prasad, J.]
[Bankim
N. Mehta, J.]
Rajendra
Top