Gujarat High Court
Alamsha vs State on 10 March, 2010
Gujarat High Court Case Information System
Print
CR.MA/2156/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2156 of 2010
In
CRIMINAL
APPEAL No. 1767 of 2006
=========================================================
ALAMSHA
NANUSHA - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant.
MR M.R.MENGDEY, ADDL.PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 10/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BANKIM N.MEHTA)
The
applicant-convict seeks temporary bail on the ground of performing
after-death-ceremony of his brother-in-law. His jail record indicates
that on previous occasion, when he was released on furlough, the
prisoner had absconded for 357 days and was lodged in jail through
police. In these circumstances, this application cannot be
entertained and stands rejected.
[A.L.Dave,J.]
[Bankim
N.Mehta,J.]
(patel)
Top