Gujarat High Court High Court

Appearance : vs Ms Ac Raval App For on 15 July, 2008

Gujarat High Court
Appearance : vs Ms Ac Raval App For on 15 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/7241/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 7241 of 2008
 

In


 

CRIMINAL
APPEAL No. 394 of 2004
 

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


 

FARJIT
@ FIROJ INDUBHAI 

 

Versus
 

STATE
OF GUJARAT & ANR
 

=========================================
 
Appearance : 
THROUGH
JAIL for Applicant 
MS AC RAVAL APP for
Respondents 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

                    Date
: 15/07/2008 

 

 
 
ORAL
ORDER

:(Per : HONOURABLE MR.JUSTICE J.R.VORA)

Rule.

Waived by learned APP Ms. A.C. Raval. This application is preferred
by the convict prisoner for releasing him on bail for the purpose of
helping his family in bad economical condition. The applicant is
convicted for the offences punishable under Sections 376 and 506(2)
of the Indian Penal Code and is sentenced to undergo 10 years
imprisonment.

Jail
remarks indicates that while the applicant was released on bail in
January, 2006, he was absconded and was apprehended by police after
265 days when his furlough was over.

In
this view of the matter, this Application stands dismissed. Rule
discharged.

(J.

R. VORA, J.)

(J.

C. UPADHYAYA, J.)

pnnair

   

Top