Gujarat High Court High Court

Dinesh vs State on 18 April, 2011

Gujarat High Court
Dinesh vs State on 18 April, 2011
Author: J.R.Vora,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/8687/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 8687 of 2005
 

In


 

CRIMINAL
APPEAL No. 53 of 2004
 

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

DINESH
HIRABHAI - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

================================================= 
Appearance
:  
THROUGH JAIL for Applicant 
MS
ROOPAL R PATEL for Applicant 
MR SP
HASURKAR APP for Respondent No(s).: 1 ?  State. 
None for
Respondent No(s).:
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.R.VORA
		
	

 

 
 


 

Date
: 23/08/2005  
 
ORAL ORDER

Rule.

Learned APP Mr.S.P.Hasurkar waives service of rule on behalf of the
respondent ? State of Gujarat. Rule was heard forthwith.

This
application is preferred by the convict ? prisoner from the jail
to release him on temporary bail of 45 days for making arrangement
of residential house for his family, which was damaged during heavy
rain. He is convicted for the offences punishable under Sections 397
and 395 of the Indian Penal Code and is undergoing imprisonment.

Having
regard to the fact that the applicant has not been released on
temporary bail on earlier occasion and that he is involved in one
more case, as indicated in jail remarks wherein he was convicted for
the offence punishable under Section 395 of the Indian Penal Code,
this is not a fit case wherein the applicant be released on
temporary bail.

In
view of the above, this application stands dismissed. Rule is
discharged.

[J.

R. VORA,J.]

vijay

   

Top