Gujarat High Court
Pravinbhai vs State on 14 September, 2010
Gujarat High Court Case Information System
Print
CR.MA/10516/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10516 of 2010
In
CRIMINAL
APPEAL No. 1366 of 2008
=========================================================
PRAVINBHAI
@ PALIYO CHHAGANBHAI PRAJAPATI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date : 14/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. The
present applicant-convict has preferred this application for
releasing him on temporary bail on the ground of providing
financial support to the parents.
2. Considering
the facts and circumstances, the ground cannot be said to be such
where presence of the applicant would be indispensable. Hence,
discretion is not required to be exercised for releasing him on
temporary bail. Therefore, this application is rejected.
[JAYANT
PATEL, J.]
[H.B.
ANTANI, J.]
msp
Top