Gujarat High Court Case Information System
Print
CR.MA/14309/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14309 of 2008
In
CRIMINAL
APPEAL No. 436 of 2005
=========================================================
BHIKHABHAI
JAMALBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for Applicant(s)
: 1,
MR.HASURKAR, ADDL. PUBLIC PROSECUTOR for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 07/11/2008
ORAL
ORDER
Rule.
Mr.Hasurkar, learned APP waives service of notice of Rule on behalf
of respondent-State.
Present
application is filed by the applicant-convict through jail by
submitting application dated 21/10/2008 for releasing him on
temporary bail to attend the marriage ceremony of his daughter and
other ceremonies.
It
appears that the present application has been received by the
Registry of this Court on 05/11/2008 and immediately thereafter the
same is processed and circulated today.
Considering
the invitation card it appears that the marriage has already taken
place on 06/11/2008 i.e. on yesterday and other ceremony which was
fixed on 04-05/11/2008 are also over. Even the last ceremony is on
today at 12:00 a.m. Under the circumstances practically the present
application has become infructuous and the cause for releasing the
applicant on temporary bail does not survive. Application stands
dismissed. Rule discharged.
(M.R.SHAH,
J.)
sompura
Top