Gujarat High Court High Court

Rambhai vs State on 21 June, 2011

Gujarat High Court
Rambhai vs State on 21 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8459/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8459 of 2011
 

In


 

CRIMINAL
APPEAL No. 2252 of 2008
 

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

 

RAMBHAI
HARIBHAI NAKRANI, THRO' KUNVARBEN HARIBHAI NAKRANI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for Applicant(s) : 1, 
MR KARTIK PANDYA, APP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

Date
: 21/06/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
matter was mentioned in the morning by Kunvarben Haribhai Nakrani –
mother of the convict (Rambhai Haribhai Nakrani) for urgent
circulation today. Permission was granted.

The
paper are received from the Registry.

Heard
Kunverben Haribhai Nakrani. She is personally present aged 70 years.
The presence seems to be with the purpose to impress the Court and
invoke sympathy of the Court, more particularly, when the convict was
on temporary bail for a period of 50 days to get medical treatment to
his mother (present applicant).

The
application is filed seeking temporary bail for a period of 45 days
so as to enable the convict to carry out agricultural operations.

Learned
APP made available for perusal the jail remarks with utmost
promptness. The Court puts its appreciation on record for promptness.
On perusal of the jail remarks, it is noticed that in the months of
April and May 2011, the convict was on temporary bail for a period of
50 days for the purpose of treatment of his mother.

On
inquiry as to who was undertaking agricultural operations for last
about five years for which the convict is in jail, the applicant
replied that she used to get the land cultivated. If she can get the
land cultivated for last five years, there is no reason, more
particularly the convict was out for 50 days, to release him on
temporary bail. Application is rejected.

(RAVI
R.TRIPATHI,J)

(P.P.BHATT,J)

pathan

   

Top