Gujarat High Court High Court

Narpatbhai vs State on 25 November, 2010

Gujarat High Court
Narpatbhai vs State on 25 November, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/14085/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 14085 of 2010
 

In


 

CRIMINAL
APPEAL No. 460 of 2010
 

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


 

NARPATBHAI
BAKABHAI BARIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR HH PARIKH, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 25/11/2010
 

ORAL
ORDER

The
applicant-prisoner has filed present application for temporary bail
for a period of 30 days on the ground of death of his grand mother.

Heard
Mr.H.H. Parikh, learned Additional Public Prosecutor and also
perused papers produced before me. It appears from the papers that
grand mother of the applicant-prisoner had expired on 04th
November 2010. It also appears that present application is filed on
11th November 2010 and today i.e. on 25th
November 2010 the application is on Board for hearing. Thus, looking
to the date of death, date of filing of application and today’s
date, there is no ground to entertain the present application.
Hence, I am of the opinion that application deserves to be dismissed
and is hereby dismissed.

(Z.

K. Saiyed, J)

Anup

   

Top