Gujarat High Court Case Information System
Print
CR.MA/7856/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 7856 of 2008
In
CRIMINAL
APPEAL No. 1089 of 2006
=======================================================
DEVEMDRASINGH
DULARESINGH BHADORIYA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=======================================================
Appearance :
PARTY-IN-PERSON
for Applicant(s) : 1,
MR SP HASURKAR
APP for Respondent(s) :
1-2,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr.S.P. Hasurkar, learned APP for opponents waives service of rule.
The
applicant/party-in-person/convict has filed this application for
extension of temporary bail granted by the Learned Vacation Judge
vide order dated 03.06.2008 passed in Criminal Misc. Application
No.6863/2008 mainly on the ground of medical treatment of his wife.
He has also annexed the xerox copy of outdoor case papers along with
the application, which shows that the wife of the applicant is
having depression, however, as per the say of the applicant, she is
required to be operated, but there is no evidence to that effect.
In
view of the above, this application is rejected. Rule
is discharged.
Upon
fixing the date of operation and upon producing certificate to that
effect from the concerned doctor, the applicant is at liberty to
move for temporary bail. He can also file an application through
jail authority and same will be considered according to law.
(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)
/patil
Top