Gujarat High Court Case Information System
Print
CR.MA/1653/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1653 of 2011
In
CRIMINAL
APPEAL No. 2042 of 2009
=========================================
DILIP
BABUNATH
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
21 days to enable him to attend the marriage ceremony 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, 3
months and 21 days of imprisonment and he has enjoyed one Furlough
Leave for 14 days in January 2011.
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