Gujarat High Court High Court

Dilip vs State on 23 June, 2011

Gujarat High Court
Dilip vs State on 23 June, 2011
Author: Ravi R.Tripathi, P.P.Bhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/8346/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8346 of 2011
 

In


 

CRIMINAL
APPEAL No. 579 of 2006
 

 
 
=========================================================


 

DILIP
RAMANBHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
Appearance
: 
THROUGH
JAIL for Applicant(s) : 1, 
MR KARTIK PANDYA, ADDL. PUBLIC
PROSECUTOR for Respondent : 1 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE P.P.BHATT
		
	

 

 
 


 

Date
: 23/06/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

The
present application is filed by the convict through Jail seeking
regular bail on the ground that he belongs to a poor Adivasi family
and has to support his family by doing physical labour work.

The
only ground on which the convict is seeking bail is that it has
become very difficult to maintain his family in these days of
sky-rocketing prices.

The
applicant is convicted for offences punishable under sections 302 and
201 of the Indian Penal Code and sentenced to suffer life
imprisonment and a fine of Rs.600/-, i.d. further imprisonment for 1
month and 15 days by the learned Additional Sessions Judge, Valsad in
Sessions Case No. 81 of 2005 on 14th March 2006. The
convict has so far undergone imprisonment of only 4 years and 25
days. The convict was granted temporary bail for a period of 10 days
but he has absconded for 735 days and thereafter surrendered to the
jail authorities on his own on 16.05.2010.

Having
perused the papers, no case is made out for grant of regular bail.
Hence this application is rejected.

[RAVI
R.TRIPATHI. J.]

[P.P.BHATT,
J.]

mathew

   

Top