Gujarat High Court High Court

Appearance : vs Mr Kl Pandya App For on 15 November, 2011

Gujarat High Court
Appearance : vs Mr Kl Pandya App For on 15 November, 2011
Author: A.L.Dave, Honourable Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/15305/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 15305 of 2011
 

In


 

CRIMINAL
APPEAL No. 1913 of 2004
 

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


 

MAHAVIRSINH
VAJESINH GARASIA
 

Versus
 

STATE
OF GUJARAT & ANR
 

=========================================
 
Appearance : 
THROUGH
JAIL for Applicant 
MR KL PANDYA APP for
Respondents 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 15/11/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant seeks temporary bail for 45 days on the ground of ailment
of his daughter. On inquiry, it is reported by the State that
the cause is genuine since the daughter of the applicant is suffering
from heart problem for last three years. Against this, the track
record of the applicant – prisoner indicates that he had
absconded from 27.02.2008 to 10.4.2010 after he was released on
temporary bail for a period of 10 days on account of marriage of
his niece.

Considering
this track record of the applicant – prisoner, we are not
inclined to accept this application. Hence, the application is
rejected. Notice is discharged.

(A.L.

DAVE, J.)

(BANKIM.N.MEHTA,
J.)

pnnair

   

Top