Gujarat High Court Case Information System
Print
CR.MA/12721/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12721 of 2008
In
CRIMINAL
APPEAL No. 776 of 2003
=========================================================
BABUBHAI
NAGARBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MS
RAVAL, APP for
Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 08/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Rule.
Waived by learned APP Ms.Raval.
This
application is preferred by the convict prisoner through jail to
release him on temporary bail of 30 days to bring his blind daughter
from the hostel and to stay with her during Diwali vacation.
On
going through the jail remarks, it is found that the applicant was
released on furlough from 1.3.2008 to 14.3.2008 and then again on
temporary bail for the cause mentioned in the application from
1.5.2008 to 10.5.2008.
In
this view of the matter, we do not find it expedient to release the
applicant on temporary bail for the ground mentioned in the
application and for bringing the daughter of the applicant, the
applicant may make necessary arrangement.
In
view of the above, this application stands dismissed. Rule
discharged.
(J.R.Vora,J)
(Sharad
D.Dave,J)
pathan
Top