Gujarat High Court High Court

Fatimabibi vs State on 14 July, 2008

Gujarat High Court
Fatimabibi vs State on 14 July, 2008
Author: J.R.Vora,&Nbsp;Honourable Mr.Justice J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/9030/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 9030 of 2008
 

In


 

CRIMINAL
APPEAL No. 1297 of 2007
 

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

FATIMABIBI
@ SAHENAJBIBI MEHBUBBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=====================================================
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MS.ARCHANA
RAVAL, APP for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 14/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE J.R.VORA)

Heard
learned APP Ms.Raval.

This
application is preferred by the applicant through jail to release him
on bail for after-death ceremony of sister of her mother-in-law
(Masi).

The
applicant is convicted for the offence under Section 304 Part-II of
IPC, and is sentenced to undergo 7 years imprisonment, wherein this
Court has been pleased to issue notice for the enhancement of
sentence.

In
such situation, the ground advanced is not sufficient to release the
applicant on temporary bail as prayed by her.

In
this view of the matter, this application stands dismissed. Rule
discharged.

(J.R.

VORA, J.)

(J.C.

UPADHYAYA, J.)

(binoy)

   

Top