Gujarat High Court Case Information System
Print
CR.MA/14671/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14671 of 2008
In
CRIMINAL
APPEAL No. 958 of 2004
=========================================================
KALUKHAN
PARIYAKHAN,THRO'JETUNBIBI KALUKHAN PARIYAKHAN - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
Applicant PARTY-IN-PERSON
-
Mr. M.R. Mengdey, APP, for the respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 17/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Rule.
Mr. M.R. Mengdey, learned APP, waives service of rule for the
respondents.
The
applicant-convict has prayed for temporary bail on the ground of
marriage of his nephew ? Gulabbhai.
In
the facts and circumstances of the case and looking to the mood of
the Court, party-in-person does not press the application for
temporary bail. However, it is submitted by the party-in-person that
the convict may be permitted to visit the site of engagement for 3
(three) days. Accordingly, in view of the particular facts and
circumstances of the case, it is directed that the jail authorities
will permit the applicant-convict to visit the site of the marriage,
in custody, for 3 (three) days.
The
application for temporary bail is dismissed with the aforesaid
directions. Rule is discharged. Direct service is permitted.
(BHAGWATI
PRASAD, J)
(BANKIM
N. MEHTA, J)
(pkn)
Top