Gujarat High Court
Jagdish vs State on 15 June, 2010
Gujarat High Court Case Information System
Print
CR.MA/5617/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5617 of 2010
In
CRIMINAL
APPEAL No. 56 of 2006
=========================================================
JAGDISH
MANILAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR LR PUJARI, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 15/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
The
applicant convict has preferred the present application for
temporary bail on the ground that he is desirous to make
construction of second floor of his house.
Considering
the facts and circumstances, the ground cannot be considered as
sufficient for exercise of power for temporary bail. Hence, the
application does not deserve to be granted and, therefore, rejected.
(Jayant
Patel, J.)
15.6.2010 (Z.
K. Saiyed, J.)
vinod
Top