Gujarat High Court Case Information System
Print
CR.MA/6127/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 6127 of 2008
In
CRIMINAL
APPEAL No. 691 of 2007
=========================================================
AVASHAR
KESHUBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant
MR
LR PUJARI APP for
Respondents
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
Mr.L.R.
Pujari, learned Addl.Public Prosecutor waives the service of notice
of rule on behalf of the State.
Present
application through jail is by the applicant convict Avasar
Keshubhai for releasing him on temporary bail for a period of 30
days for construction of his house. It is submitted by the
applicant in his application that the house in which his father is
residing is to be reconstructed and therefore his presence of the
applicant is required.
From
the judgement and order impugned in the appeal it appears that the
applicant has one elder brother named Chaman and the said fact is
not disclosed by the applicant in the application. Thus, the
applicant has tried to mislead the Court. Be that it may, as the
applicant has another brother who can take care of his father and
help him in reconstructing the house, if any, the applicant is not
required to be released on temporary bail. Hence, the application is
dismissed. Rule is discharged.
[J.R.
VORA, J.]
[M.R.
SHAH, J.]
rafik
Top