Gujarat High Court Case Information System
Print
CR.MA/8155/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 8155 of 2008
In
CRIMINAL
APPEAL No.1144 of 2007
=========================================================
DILIPSINH
NATHUBHA VALA THRO GITABA DILIPSINH VALA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
ARPIT A KAPADIA for Applicant(s) :
1,PARTY-IN-PERSON for Applicant(s) : 1,
MR L.R.PUJARI, ADDL.
PUBLIC PROSECUTOR for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 25/06/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE M.R. SHAH)
1. Rule.
Mr.L.R.Pujari, learned APP waives service of rule on behalf of the
respondent ? State.
2. Present
application is filed by the wife of the accused ? Dilipsinh
Nathubha Gohil i.e. Gitaben Dilpsinh Nathubhai for releasing the
accused on temporary bail for a period of 15 days for her medical
treatment.
3. We
have heard wife of the convict in person. At the outset it is
required to be noted that only two days back the very convict through
his Advocate had preferred Criminal Misc.Application No.7604 of 2008
for releasing the convict on temporary bail on the very ground i.e.
sickness of his wife. After the application was argued for some time,
learned Advocate appearing on behalf of the applicant withdrew the
said application. On the very next day, this application is filed
for and on behalf of the convict, which is not required to be
entertained. Even otherwise we are not satisfied with the cause and
looking to the applicant who is personally present in the Court,
prima-facie averments in the application does not inspire any
confidence. Hence, present application is dismissed. Rule discharged.
[J.R.Vora,J.]
[M.R.Shah,J.]
satish
Top