Gujarat High Court
Dhiraj vs State on 6 April, 2010
Gujarat High Court Case Information System
Print
CR.MA/3290/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 3290 of 2010
In
CRIMINAL
APPEAL No. 1714 of 2006
=========================================================
DHIRAJ
POPATBHAI - Applicant
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant.
MR HH PARIKH, ADDL.PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 06/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
The
applicant-convict seeks temporary bail on the ground that his family
members are not inquiring about him and, therefore, he is worried
about them and that he wants to know about them. The applicant is
already granted furlough leave, but nobody stood as his surety. His
elder son stood as his surety on three occasions when he was granted
furlough leave earlier. Under the circumstances, the ground urged for
temporary bail does not seem us to be genuine. The application,
therefore, stands rejected.
[A.L.Dave,J.]
[Bankim
N.Mehta,J.]
(patel)
Top