Gujarat High Court High Court

Gurudayalsing vs State on 25 March, 2010

Gujarat High Court
Gurudayalsing vs State on 25 March, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/2829/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 2829 of 2010
 

In


 

CRIMINAL
APPEAL No. 1697 of 2006
 

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


 

GURUDAYALSING
NATHTHASING - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

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


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 25/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant seeks temporary bail on the ground that he has to satisfy
the award passed by the Workman Compensation Commissioner and in
support thereof, copy of the order is annexed. However, we find that
the Workman Compensation Commissioner has held opponent Nos.1 and 2
i.e. present applicant and the original insurance company
respectively, jointly and severally held liable to pay the
compensation.

Under
this set of circumstances, the applicant’s prayer for temporary bail
cannot be entertained. Hence, being not genuine, the application
stands rejected.

(A.L.

DAVE, J)

(BANKIM.N.MEHTA,
J)

shekhar/-

   

Top