Gujarat High Court Case Information System
Print
CR.MA/2370/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 2370 of 2010
In
CRIMINAL
APPEAL No. 996 of 2006
=========================================================
GOVINDBHAI
SOMABHAI - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
THROUGH
JAIL for
Applicant(s) : 1,
MR KP RAVAL, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 11/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
1. The
applicant convict, through jail, has preferred the present
application for grant of temporary bail on the ground of discharging
social obligation due to the death of the father-in-law of the
daughter who is expired on 5th March, 2010.
2. We
have considered the record. It appears to us that as per the jail
remarks, the convict was already on temporary bail for the period
from 26.02.2010 to 04.03.2010 and even on the earlier period also, he
was released on temporary bail. So far as the relation of the
petitioner convict is concerned, his presence is not unavoidable.
Therefore, keeping in view the said aspect, the application does not
deserve to be granted. Hence, rejected.
[JAYANT
PATEL, J.]
[RAJESH
H. SHUKLA, J.]
jani
Top