Gujarat High Court High Court

Anvarmiyan vs State on 21 March, 2011

Gujarat High Court
Anvarmiyan vs State on 21 March, 2011
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11377/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11377 of 2007
 

In


 

CRIMINAL
APPEAL No. 316 of 2007
 

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

 

ANVARMIYAN
NIZAMMIYAN - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
THROUGH
JAIL for Applicant(s)
: 1, 
PUBLIC PROSECUTOR for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 05/10/2007 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)

Rule.

Mrs. Falguni Patel, learned APP waives service of rule on behalf of
the respondent ? State.

Present
application has been filed through Jail by the applicant ? convict
? Anwarmiya Nizammiya Malek for releasing him on temporary bail
for the reasons stated in the application, more particularly, for
helping his family members financially and for renovation of his
house.

Considering
the fact that the regular bail application submitted by the
applicant ? convict has been dismissed as withdrawn on 9.4.2007
and for the grounds mentioned in the application, the applicant
cannot be released on temporary bail, more particularly, when the
applicant is convicted for the offence under sections 363, 366 and
376 of the Indian Penal Code only on 31.1.2007. Hence, the
application deserves to be dismissed and is accordingly dismissed.

Rule
discharged.

[
J.R.Vora, J. ]

[
M.R.Shah, J.]

kdc

   

Top