Gujarat High Court High Court

Rajkumar vs State on 10 September, 2008

Gujarat High Court
Rajkumar vs State on 10 September, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/11632/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 11632 of 2008
 

In


 

CRIMINAL
APPEAL No. 627 of 2004
 

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


 

RAJKUMAR
SUGNUMAL MAHERCHANDANI THRO'PINKI RAJKUMAR MAHERCHA - Applicant
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for the Applicant.  
MR AJ DESAI, APP for the Respondents.
 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 10/09/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

1. Rule.

Mr.Desai, Learned Additional Public Prosecutor for the respondents,
waives service of rule.

2. Heard
party-in-person as applicant and learned Additional Public Prosecutor
for the respondent.

3. This
application has been preferred by the wife of the convict prisoner to
release the convict prisoner on temporary bail for a period of three
days for ceremony of Lord Ganeshji.

4. Learned
Additional Public Prosecutor for the respondent submitted that in
past, the convict prisoner was released on temporary bail and,
thereafter, he was absconding for considerable long period of 973
days and, lastly, he was arrested by the police and, at present, he
is in police custody.

5. Having
heard the respective parties and looking to the past record of the
convict prisoner, we do not think it fit to release the convict on
temporary bail, this application requires to be rejected. This
application is rejected. Rule is discharged.

(R.P.Dholakia,J)

(D.N.Patel,J)

*dipti

   

Top