Gujarat High Court High Court

Chandu vs State on 9 November, 2011

Gujarat High Court
Chandu vs State on 9 November, 2011
Author: Z.K.Saiyed,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12751/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12751 of 2010
 

In


 

CRIMINAL
APPEAL No. 902 of 2007
 

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


 

CHANDU
KALUBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
THROUGH
JAIL for
Applicant(s) : 1, 
MR HL JANI, LD. ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 21/10/2010
 

ORAL
ORDER

This
application is filed by the applicant-prisoner through jail to
release him on temporary bail for a period of 21 days on the ground
to arrange for funds to help his family members.

I
have perused the papers produced before me as well as jail report.
The present applicant-prisoner is convicted for the offence
punishable under Sections 363, 366 and 376 of the Indian Penal Code
for a period of seven years. I have not found any substance in the
present application. The present application deserves to be
dismissed and is hereby dismissed.

(Z.

K. Saiyed, J)

Anup

   

Top