Gujarat High Court
Balvant vs State on 21 October, 2010
Gujarat High Court Case Information System
Print
CR.MA/12292/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12292 of 2010
In
CRIMINAL
APPEAL No. 242 of 2006
=========================================================
BALVANT
JIVABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR KP Rawal, Addl.PUBLIC PROSECUTOR for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date : 21/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. The
present application has been preferred by the applicant-convict for
releasing him on temporary bail on the ground of repairing of his
house.
2. It
appears that the convict was released and had enjoyed furlough during
the period from 29.9.2010 to 16.10.2010. Therefore, discretion is not
required to be exercised for the purpose as he could have undertaken
the house repairing work during that period. This application is
disposed of accordingly.
[JAYANT
PATEL, J.]
[H
B ANTANI, J.]
msp
Top