Gujarat High Court High Court

Rajubhai vs State on 1 April, 2010

Gujarat High Court
Rajubhai vs State on 1 April, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2830/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2830 of 2010
 

In


 

CRIMINAL
APPEAL No. 1365 of 2007
 

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

 

RAJUBHAI
RASIKBHAI DATANIYA - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for
Applicant. 
MR MR MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondents. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 01/04/2010 

 

ORAL
ORDER

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

The
applicant,convict seeks temporary bail on the ground of ailment of
his mother, viz. fracture of leg. On inquiry, it is found that the
applicant’s mother has suffered fracture, but, she has stated that
she has not asked the applicant to seek temporary bail for looking
after her. On the contrary, she says that the applicant is in jail
for committing murder of his brother and if he is bailed out, he may
possibly not surrender to the custody. In this set of circumstances,
the application stands rejected. Notice discharged.

[A.L.Dave,J.]

[Bankim
N.Mehta,J.]

   

Top