Gujarat High Court Case Information System
Print
CR.MA/9377/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9377 of 2008
In
CRIMINAL
APPEAL No. 1154 of 2004
=========================================
TALSHIBHAI
RAMABHAI
Versus
STATE
OF GUJARAT & ANR
=========================================
Appearance :
THROUGH
JAIL for Applicant
MR LB DABHI APP for
Respondents
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 18/07/2008
ORAL
ORDER
:(Per : HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Rule.
Learned APP Mr. L.B. Dabhi, waives service of notice of Rule on
behalf of respondent ? State.
The
convicted prisoner has applied through jail for 30 days temporary
bail on the ground of engagement of his son and daughter. The
applicant is convicted for the offences punishable under Section 376
of the Indian Penal Code and is sentenced to undergo imprisonment of
10 years by Additional Sessions Judge, Dhangadhra, in Sessions Case
No. 26 of 2003. Considering the earlier orders passed in Criminal
Misc. Applications, it transpires that on the same ground the
petitioner has applied for his enlargement on temporary bail and his
request came to be rejected. Under the circumstances, we do not deem
it expedient to release the applicant on temporary bail and,
therefore, the present application is rejected. Rule is discharged.
(J.
R. VORA, J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top