IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL MISC.APPLICATION No 3207 of 2003
in
CRIMINAL APPEALNo 98 of 1998
--------------------------------------------------------------
BISESHWAR SUPAL
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Criminal Misc.Application No. 3207 of 2003
THROUGH JAIL for Petitioner No. 1
MR SURESH S PATEL for Petitioner No. 1
Mr.I.M.Pandya, learned APP for Respondents
--------------------------------------------------------------
CORAM : MR.JUSTICE D.K.TRIVEDI
and
MR.JUSTICE J.R.VORA
Date of Order: 03/05/2003
ORAL ORDER
(Per : MR.JUSTICE D.K.TRIVEDI)
This Application from the convict dated 30.4.2003
was received in the Department on 2.5.2003 and
considering the urgency we have permitted to circulate
the same today. The applicant has prayed for temporary
bail for 30 days on the ground of marriage of his son.
Even as per the Invitation Card attached to the
Application, it shows that the marriage is scheduled on
4.5.2003 at village Bharapur, District Sultanpur (U.P.).
As the applicant wants to go to other State and the fact
that as the marriage of his son is scheduled on 4.5.2003,
without considering the police opinion, it is not
possible for this court to release him on temporary bail,
as prayed for by the applicant, though the applicant had
enjoyed twice furlough leave in the year 2000 and 2002 in
Gujarat. Rejected.
Dt:3.5.2003(D.K.Trivedi,J)
(J.R.Vora,J)
arg