Gujarat High Court High Court

Ashok vs State on 11 March, 2010

Gujarat High Court
Ashok vs State on 11 March, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1696/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1696 of 2010
 

In


 

CRIMINAL
APPEAL No. 2388 of 2008
 

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


 

ASHOK
GANDALAL RATHOD - THRO' DIPAK SUKHLAL AJA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance : 
MS
BANNA S DUTTA for
Applicant(s) : 1,MR KD VASAVADA for Applicant(s) : 1,MR CHETAN B
RAVAL for Applicant(s) : 1, 
MR H H PARIKH, ADDL PUBLIC PROSECUTOR
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 11/03/2010 

 

 
 
ORAL
ORDER

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

The
applicant prays for temporary bail on the ground of ailment of his
wife. The jail report indicates that applicant is also convicted by
learned Chief Judicial Magistrate, Jamnagar in Criminal Case No.1676
of 1999 for the offence punishable under Sections 326, 385 and 504 of
the Indian Penal Code and under Section 135 (1) of the Bombay Police
Act on 09/09/2009 and is sentenced for six years imprisonment and to
pay a fine of Rs.11,000/-. This aspect is not disclosed by the
applicant in his application. This amounts to suppression of
material fact and therefore the application stands rejected.

Notice
discharged.

(A.L.DAVE,
J.)

(BANKIM.N.MEHTA,
J.)

sompura

   

Top