Gujarat High Court High Court

Govindbhai vs State on 11 March, 2010

Gujarat High Court
Govindbhai vs State on 11 March, 2010
Author: Jayant Patel,&Nbsp;Honourable H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2370/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2370 of 2010
 

In


 

CRIMINAL
APPEAL No. 996 of 2006
 

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


 

GOVINDBHAI
SOMABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
MR KP RAVAL, APP for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 11/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

1. The
applicant convict, through jail, has preferred the present
application for grant of temporary bail on the ground of discharging
social obligation due to the death of the father-in-law of the
daughter who is expired on 5th March, 2010.

2. We
have considered the record. It appears to us that as per the jail
remarks, the convict was already on temporary bail for the period
from 26.02.2010 to 04.03.2010 and even on the earlier period also, he
was released on temporary bail. So far as the relation of the
petitioner convict is concerned, his presence is not unavoidable.
Therefore, keeping in view the said aspect, the application does not
deserve to be granted. Hence, rejected.

[JAYANT
PATEL, J.]

[RAJESH
H. SHUKLA, J.]

jani

   

Top