Gujarat High Court Case Information System
Print
CR.MA/2829/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2829 of 2010
In
CRIMINAL
APPEAL No. 1697 of 2006
=========================================
GURUDAYALSING
NATHTHASING - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR HH PARIKH, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant seeks temporary bail on the ground that he has to satisfy
the award passed by the Workman Compensation Commissioner and in
support thereof, copy of the order is annexed. However, we find that
the Workman Compensation Commissioner has held opponent Nos.1 and 2
i.e. present applicant and the original insurance company
respectively, jointly and severally held liable to pay the
compensation.
Under
this set of circumstances, the applicant’s prayer for temporary bail
cannot be entertained. Hence, being not genuine, the application
stands rejected.
(A.L.
DAVE, J)
(BANKIM.N.MEHTA,
J)
shekhar/-
Top