Gujarat High Court Case Information System
Print
CR.MA/9259/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9259 of 2008
In
CRIMINAL
APPEAL No. 71 of 2004
====================================================
SARVANSINH
OMKARSINH - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
====================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MR LB
DABHI, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
====================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.C.UPADHYAYA)
Rule.
Learned APP Mr.Dabhi, waives service of notice of Rule on behalf of
the respondent ? State.
The
convicted prisoner applied through jail for temporary bail for the
period of 30 days to attend the after-death ceremony of his uncle.
Considering the jail remarks-sheet, the convicted prisoner was
sentenced to undergo imprisonment for 10 years for the offences
punishable under section 395, 397 of the IPC. It further transpires
that in the recent past, in the month of February 2008, the prisoner
was released on temporary bail.
We
see no merits in the grounds stated by the prisoner, to seek
temporary bail in this application. Therefore, the application
deserves to be dismissed. Hence, the application is rejected. Rule is
discharged.
(J.R.
VORA, J.)
(J.C.
UPADHYAYA, J.)
(binoy)
Top