Gujarat High Court Case Information System
Print
CR.MA/9030/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 9030 of 2008
In
CRIMINAL
APPEAL No. 1297 of 2007
=====================================================
FATIMABIBI
@ SAHENAJBIBI MEHBUBBHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================================
Appearance :
THROUGH
JAIL for Applicant(s) : 1,
MS.ARCHANA
RAVAL, APP for Respondent(s) : 1,
None for Respondent(s) :
2,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.R.VORA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 14/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE J.R.VORA)
Heard
learned APP Ms.Raval.
This
application is preferred by the applicant through jail to release him
on bail for after-death ceremony of sister of her mother-in-law
(Masi).
The
applicant is convicted for the offence under Section 304 Part-II of
IPC, and is sentenced to undergo 7 years imprisonment, wherein this
Court has been pleased to issue notice for the enhancement of
sentence.
In
such situation, the ground advanced is not sufficient to release the
applicant on temporary bail as prayed by her.
In
this view of the matter, this application stands dismissed. Rule
discharged.
(J.R.
VORA, J.)
(J.C.
UPADHYAYA, J.)
(binoy)
Top