Gujarat High Court High Court

Appearance : vs Mr Rc Kodekar App For on 19 January, 2011

Gujarat High Court
Appearance : vs Mr Rc Kodekar App For on 19 January, 2011
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/508/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 508 of 2011
 

In


 

CRIMINAL
APPEAL No. 1365 of 2007
 

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


 

RAJU
RASIKBHAI 

 

Versus
 

STATE
OF GUJARAT & ANR
 

=========================================
 
Appearance : 
THROUGH
JAIL for
Applicant 
MR RC KODEKAR APP for Respondent No. 1 
None for
Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 19/01/2011 

 

 
 
ORAL
ORDER

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

1 RULE.

2 Mr.

R.C. Kodekar, learned APP, appears and waives service of notice of
Rule on behalf of the respondent – State of Gujarat.

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

4

The applicant-convict prisoner, who vide judgment and order dated
18.7.2007, rendered in Sessions Case No.28 of 2007, by the learned
Additional Sessions Judge, Himatnagar, has been convicted for the
offences punishable under Sections 302 etc, of the Indian Penal Code
and sentenced to imprisonment for life, has filed this Application,
through jail authority, praying to enlarge him on temporary bail, for
a period of 21 days, to enable him to attend obsequious ceremony of
his mother who has died on 21.10.2010

5 Having
considered the submission advanced by Mr. R.C. Kodekar, learned APP
for the respondent-State of Gujarat and a perusal of the
averments made in the application so also the jail remarks sheet
forwarded by the jail authority along with the application, we have
noticed that the applicant has enjoyed temporary bail for a period of
14 days w.e.f. 23.12.2010 to 5.1.2011 and his mother has also died
on 6.10.2010, we are not inclined to release the applicant on
temporary bail, on the grounds stated by him in the application.

6

Seen in the above context, instant application lacks merit and
deserves to be rejected.

7 For
the foregoing reasons, the Application fails and according it is
rejected. Rule is discharged.

(A.M.KAPADIA,
J.)

(BANKIM.N.MEHTA,
J.)

pnnair

   

Top