Gujarat High Court Case Information System
Print
CR.MA/2624/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2624 of 2010
In
CRIMINAL
APPEAL No. 1268 of 2006
=========================================================
DINESH
SANGRAMBHAI KHATANA THRO' KAILASH D KHATANA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
JAYSHREE C BHATT for
Applicant(s) : 1,MRMPSHAH for Applicant(s) : 1,MS. KRUTI M SHAH for
Applicant(s) : 1,
MR HH 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
: 15/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant seeks temporary bail for prisoner Dinesh Sangrambhai
Khatana on ground that she is required to pay Rs.30000/- towards
revenue dues being the amount of surety that she stood for co-accused
Sanjay Kundalik Kher, who is absconded.
On
inquiry being made, the notice produced along with the application is
reported to be genuine. However, the jail report indicates that the
conduct of the applicant is not good. He has been convicted for jail
offences on six different occasions, mainly involving the applicant
in fight with co-convicts and co-prisoners. The conduct of the
applicant appears to have compelled the jail authorities to send him
to Special Prison at Bhuj Kachchh.
At
this stage, realizing that the Court is not inclined to grant bail,
learned advocate Ms. Bhatt seeks permission to withdraw the
application.
Permission,
as prayed for is granted. The application is rejected as withdrawn.
Notice is discharged.
(A.L.
DAVE, J.)
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top