Gujarat High Court High Court

Appearance : vs Mr. L.B.Dabhi on 8 February, 2011

Gujarat High Court
Appearance : vs Mr. L.B.Dabhi on 8 February, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1651/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1651 of 2011
 

In


 

CRIMINAL
APPEAL No. 349 of 2009
 

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


 

MINESH
BHAGUBHAI 

 

Versus
 

STATE
OF GUJARAT & 1 

 

=========================================
 
Appearance : 
THROUGH
JAIL for Applicant(s) : 1, 
MR. L.B.DABHI, APP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 08/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

RULE.

Mr.

L.B.Dabhi, learned APP appears and waives service of notice of Rule
on behalf of the Respondent – State of Gujarat.

Having
regard to the facts of the case, the application is taken up for
hearing today.

By
filing instant Application through jail authority, the applicant –
convict has prayed to release him on temporary bail for a period of
15 days to enable him to attend the cholkarm ceremony (babri) of his
nephew.

Having
considered the submission advanced by Mr.L.B.Dabhi, learned APP for
the Respondent – State of Gujarat and a perusal of the
averments made in the application, so also the jail remark sheet
forwarded by the jail authority along with the Application, it is
seen that the Applicant has undergone total period of 2 years, 10
months and 15 days of imprisonment and during the said period, he
has enjoyed one Furlough Leave in 2010.

In
view of this, we are not inclined to release the Applicant convict
on temporary bail on the grounds stated by him in the application.

For
the foregoing reasons, the application fails and accordingly it is
rejected.

Rule
is discharged.

(A.M.Kapadia,J)

(B.N.Mehta,J)

Jayanti*

   

Top