Gujarat High Court Case Information System
Print
CR.MA/8189/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8189 of 2008
In
CRIMINAL
APPEAL No. 866 of 2007
=========================================================
AJAY
@ AJJU TARACHAND - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR AJ DESAI ASST. PUBLIC PROSECUTOR for
Respondents.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 01/07/2008
ORAL
ORDER
1. By
way of this application through jail, the applicant-convict has
prayed to release him on temporary bail for a period of thirty days
so as to enable him to make arrangement for an amount of Rs.65,000/-
which is due towards the government tax.
2. Heard.
I have perused the relevant record. The convict is sentenced to
undergo imprisonment for five years for the offences punishable under
Section 397, 325 and 457. From the record it transpires that the
convict was recently released on interim bail for a period of
fourteen days i.e. from 13.01.2008 to 26.01.2008, during the
aforesaid period the convict could have made necessary arrangement,
but, he did not chose to do so. Hence, the application stands
dismissed.
(M.D.
Shah,J.)
Umesh/-
Top