Gujarat High Court Case Information System
Print
CR.MA/9758/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9758 of 2008
In
CRIMINAL
APPEAL No. 368 of
2006
=========================================================
VISHAL
ASHWINBHAI PATEL @ SATYAM SURESHBHAI JOSHI - Applicant(s)
Versus
THE
STATE OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
HL
PATEL ADVOCATES for
Applicant(s) : 1,PARTY-IN-PERSON for Applicant(s) : 1,
MR UR BHATT
ASST. PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 24/07/2008
ORAL
ORDER
By
way of this application through his mother, the convict has prayed to
release him on interim bail for a period of forty five days.
Heard.
I have perused the relevant record. The convict is sentenced to
undergo imprisonment for eight years for the offences punishable
under Section 406, 420, 465 etc. of the I.P.C.. From the record it
transpires that the convict has recently enjoyed furlough leave for a
period from 25.01.2008 to 23.02.2008. Even otherwise, the ground on
the basis of which the convict has sought his release is not cogent
and convincing. Hence,
this application is rejected.
(M.D.
Shah,J.)
Umesh/
Top