Gujarat High Court Case Information System
Print
CR.MA/1293/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1293 of 2010
In
CRIMINAL
APPEAL No. 1360 of 2009
=========================================
BHOLABHAI
POPATBHAI BHUVA
Versus
STATE
OF GUJARAT
=========================================
Appearance :
MR
ZUBIN F BHARDA for
the Applicant
MR DC SEJPAL, ADDITIONAL PUBLIC PROSECUTOR for the
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 11/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
1. The
present application is filed by the convict Bholabhai Popatbhai Bhuva
praying for temporary bail for a period of 7 days on the ground that
his father-in-law has
expired and he wants to participate in the last rituals of his
father-in-law.
2. Learned
Additional Public Prosecutor Mr.Sejpal was asked to take instructions
in the matter, more particularly in light of the advertisement
produced at page No.6, Annexure-A, wherein it is mentioned that the
last rituals are kept at the place of the present applicant and the
same is signed by the wife of the present applicant daughter of
the deceased, three daughters of the present
applicant and his son.
3. In light of
the fact mentioned in communication dated 11.02.2010 from Jasdan
Police Station to the office of the Government Pleader that the
deceased was residing with his eldest son Nathabhai, that wife of the
deceased is alive and that the deceased has three sons and two
daughters, the Court finds no reason to grant temporary bail to the
applicant.
The
application is rejected.
(Ravi
R.Tripathi, J.)
(J.C.Upadhyaya,
J.)
*Shitole
Top