.FO 1
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 10453 of 2004
in
CRIMINAL APPEALNo 945 of 2003
--------------------------------------------------------------
JAYESH DAYLABHAI
Versus
THE STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 10453 of 2004
THROUGH JAIL for Petitioner No. 1
MR MM TIRMIZI for Petitioner No. 1
MR RC Kodekar, A.PUBLIC PROSECUTOR for Respondent No. 1
--------------------------------------------------------------
CORAM : HON'BLE MR.JUSTICE KSHITIJ R.VYAS
and
HON'BLE MR.JUSTICE AKSHAY H.MEHTA
Date of Order: 29/11/2004
ORAL ORDER
(Per : HON’BLE MR.JUSTICE AKSHAY H.MEHTA)
The convict-prisoner has preferred this
application through jail for temporary bail on the ground
that his presence is required at home to help his mother
to carry out the agricultural operation. We have perused
the jail record as well as the record of appeal. It
appears that vide our order dated 3.11.2004 the convict
prisoner’s application for temporary bail has been
rejected. However, his father-Daylabhai Barakiabhai has
been released on regular bail by us. In that view of the
matter, Dayalabhai Barakiabhai can look after the
agricultural work and help the mother of the convict
prisoner. We therefore, do not find anyy substance in
this application and the same is accordingly rejected.
[Kshitij R Vyas, J.]
[Akshay H Mehta, J.]
msp