Gujarat High Court High Court

Appearance : vs Mr Dc Sejpal on 11 February, 2010

Gujarat High Court
Appearance : vs Mr Dc Sejpal on 11 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1293/2010	 1/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1293 of 2010
 

In


 

CRIMINAL
APPEAL No. 1360 of 2009
 

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


 

BHOLABHAI
POPATBHAI BHUVA
 

Versus
 

STATE
OF GUJARAT
 

=========================================
 
Appearance : 
MR
ZUBIN F BHARDA for
the Applicant 
MR DC SEJPAL, ADDITIONAL PUBLIC PROSECUTOR for the
Respondent 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 11/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

1. The
present application is filed by the convict Bholabhai Popatbhai Bhuva
praying for temporary bail for a period of 7 days on the ground that
his father-in-law has
expired and he wants to participate in the last rituals of his
father-in-law.

2. Learned
Additional Public Prosecutor Mr.Sejpal was asked to take instructions
in the matter, more particularly in light of the advertisement
produced at page No.6, Annexure-A, wherein it is mentioned that the
last rituals are kept at the place of the present applicant and the
same is signed by the wife of the present applicant daughter of
the deceased, three daughters of the present
applicant and his son.

3. In light of
the fact mentioned in communication dated 11.02.2010 from Jasdan
Police Station to the office of the Government Pleader that the
deceased was residing with his eldest son Nathabhai, that wife of the
deceased is alive and that the deceased has three sons and two
daughters, the Court finds no reason to grant temporary bail to the
applicant.

The
application is rejected.

(Ravi
R.Tripathi, J.)

(J.C.Upadhyaya,
J.)

*Shitole

   

Top