Gujarat High Court High Court

Raysing vs State on 27 September, 2010

Gujarat High Court
Raysing vs State on 27 September, 2010
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10775/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10775 of 2010
 

In


 

CRIMINAL
APPEAL No. 242 of 2006
 

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


 

RAYSING
FULABHAI BARIYA - 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 H.B.ANTANI
		
	

 

 
 


 

Date
: 27/09/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is for temporary bail preferred by the
applicant-convict on the ground that he wants to financially support
is family.

It
appears from the jail report that the applicant was recently released
on 22.05.2010 to 04.06.2010 on furlough during which he could have
made arrangement for the ground stated in the application.

Hence,
the discretion does not deserve to be exercised for releasing the
applicant on temporary bail. Hence, the present application is
rejected.

(JAYANT
PATEL, J.)

(H.

B. ANTANI, J.)

*bjoy

   

Top