Gujarat High Court High Court

Somabhai vs State on 25 August, 2008

Gujarat High Court
Somabhai vs State on 25 August, 2008
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10332/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10332 of 2008
 

In


 

CRIMINAL
APPEAL No. 2271 of
2004 
=========================================================

 

SOMABHAI
SAVALABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MR KP RAVAL ASST. PUBLIC PROSECUTOR for
Respondents. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 25/08/2008 

 

 
ORAL
ORDER

1. In
this matter, Sarpanch of Navagam Gram Panchayat had issued a
certificate, recommending to release the convict-applicant on interim
bail. Hence, notice was issued by this Court vide order dated
05.08.2008, directing Sarpanch, Navagam Gram Panchayat to remain
personally present before this Court. Accordingly, Sarpanch, Navagam
Gram Panchayat is present before this Court, today, and he states
that he will not commit any such mistake in future. Notice
discharged, issued against Sarpanch.

2. By
way of this application through jail, the applicant-convict has
prayed to release him on interim bail for a period of forty five days
for agricultural purpose and to help his family, economically.

3. Heard.

I have perused the relevant record. The convict is sentenced to
undergo imprisonment for seven years for the offence punishable under
Section 395 and 397 of the I.P.C.. The ground on the basis of which
the convict has sought his release is not cogent and convincing.
Hence, the petition is rejected.

(M.D.

Shah,J.)

Umesh/

   

Top