D.B. CRL. MISC. TEMPORARY BAIL APPLICATION NO. 744/2008
in
D.B CRIMINAL APPEAL NO. 61/2008
Date : 29.07.2008
HON'BLE MR. PRAKASH TATIA, J.
HON’BLE MR. C. M. TOTLA, J.
Mr. Anil Kaviraj for the applicant.
Mr. V.R. Mehta, P.P.
Mr. Sandeep Mehta for the complainant
—–
Heard learned counsel for the petitioner Salim Mohammad.
He is seeking temporary bail on the ground of ailment of his mother who
is about 65 years of age and according to the petitioner, she is suffering
from some heart disease. Petitioner has placed on record some medical
reports. He has mentioned that there is no male member in his family to
take care of his mother. But he has not disclosed the relatives with whom
petitioner’s mother is residing and who is taking care of his mother.
We do no find any just reason to enlarge the petitioner on
temporary bail. The temporary bail application is dismissed.
(C. M. TOTLA), J. (PRAKASH TATIA), J. bjsh