Gujarat High Court High Court

Jalimsing vs State on 15 September, 2010

Gujarat High Court
Jalimsing vs State on 15 September, 2010
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/10208/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 10208 of 2010
 

In


 

CRIMINAL
APPEAL No. 871 of 2007
 

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


 

JALIMSING
SRIMARULAL SAIYAM - 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
: 15/09/2010
 

ORAL
ORDER

Present
applicant-prisoner has filed present application for bail, pending
the appeal, through jail.

I
have gone through the papers produced before me. It appears from the
papers that the present applicant-prisoner has been convicted by the
learned Additional Sessions Court, Vadodara for the offence
punishable under Section 304 (Part II), 114, 34 and 324 of the
Indian Penal Code and was ordered to undergo seven years simple
imprisonment and to pay fine of Rs.1,250/-, in default of payment of
fine, ordered to undergo further simple imprisonment for one month
and eight days in Sessions Case No.03 of 1999.

Heard
Mr.H.H. Parikh, learned Additional Public Prosecutor and also
perused papers. It appears that appeal is pending before this Court
and is likely to be disposed of within short time. Hence, I am of
the opinion that the present application deserves to be dismissed
and is hereby dismissed.

(Z.

K. Saiyed, J)

Anup

   

Top