Gujarat High Court Case Information System
Print
CR.MA/7241/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7241 of 2008
In
CRIMINAL
APPEAL No. 394 of 2004
=========================================
FARJIT
@ FIROJ INDUBHAI
Versus
STATE
OF GUJARAT & ANR
=========================================
Appearance :
THROUGH
JAIL for Applicant
MS AC RAVAL APP for
Respondents
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 15/07/2008
ORAL
ORDER
:(Per : HONOURABLE MR.JUSTICE J.R.VORA)
Rule.
Waived by learned APP Ms. A.C. Raval. This application is preferred
by the convict prisoner for releasing him on bail for the purpose of
helping his family in bad economical condition. The applicant is
convicted for the offences punishable under Sections 376 and 506(2)
of the Indian Penal Code and is sentenced to undergo 10 years
imprisonment.
Jail
remarks indicates that while the applicant was released on bail in
January, 2006, he was absconded and was apprehended by police after
265 days when his furlough was over.
In
this view of the matter, this Application stands dismissed. Rule
discharged.
(J.
R. VORA, J.)
(J.
C. UPADHYAYA, J.)
pnnair
Top