Gujarat High Court High Court

Babubhai vs State on 8 October, 2008

Gujarat High Court
Babubhai vs State on 8 October, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/12721/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12721 of 2008
 

In


 

CRIMINAL
APPEAL No. 776 of 2003
 

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

 

BABUBHAI
NAGARBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
MS
RAVAL, APP for
Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 08/10/2008 

 

 
 
ORAL
ORDER

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

Rule.

Waived by learned APP Ms.Raval.

This
application is preferred by the convict prisoner through jail to
release him on temporary bail of 30 days to bring his blind daughter
from the hostel and to stay with her during Diwali vacation.

On
going through the jail remarks, it is found that the applicant was
released on furlough from 1.3.2008 to 14.3.2008 and then again on
temporary bail for the cause mentioned in the application from
1.5.2008 to 10.5.2008.

In
this view of the matter, we do not find it expedient to release the
applicant on temporary bail for the ground mentioned in the
application and for bringing the daughter of the applicant, the
applicant may make necessary arrangement.

In
view of the above, this application stands dismissed. Rule
discharged.

(J.R.Vora,J)

(Sharad
D.Dave,J)

pathan

   

Top