Gujarat High Court
Chandu vs State on 21 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/12751/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12751 of 2010
In
CRIMINAL
APPEAL No. 902 of 2007
=========================================
CHANDU
KALUBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 21/10/2010
ORAL
ORDER
This
application is filed by the applicant-prisoner through jail to
release him on temporary bail for a period of 21 days on the ground
to arrange for funds to help his family members.
I
have perused the papers produced before me as well as jail report.
The present applicant-prisoner is convicted for the offence
punishable under Sections 363, 366 and 376 of the Indian Penal Code
for a period of seven years. I have not found any substance in the
present application. The present application deserves to be
dismissed and is hereby dismissed.
(Z.
K. Saiyed, J)
Anup
Top