Gujarat High Court High Court

Jalamsinh vs State on 30 May, 2011

Gujarat High Court
Jalamsinh vs State on 30 May, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	R/CR.MA/7292/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


CRIMINAL
MISC.APPLICATION  No 7292 of 2011
 


IN
 


CRIMINAL
APPEAL NO.871 OF 2007
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

JALAMSINH
			SHRIMARULAL....Applicant(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT  &  1....Respondent(s)
		
	

 

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

Appearance:
 

THROUGH
JAIL for the PETITIONER(s) No. 1
 

MR
JK SHAH, LD. ADDL. PUBLIC PROSECUTOR for the RESPONDENT(s) No.1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MS.JUSTICE B.M.TRIVEDI
			
		
	

 


 

 


Date : 30/05/2011
 


 

 


ORAL ORDER

Rule. Shri J.K. Shah,
learned
Additional Public Prosecutor, waives service of notice
of Rule on behalf of the respondent-State.

The petitioner through
jail has submitted the present application seeking his regular bail
pending the appeal on the ground that there is nobody to take care
of his family members.

Having regard to the
application and the report of the Jail Authority, it transpires that
the petitioner has been convicted for the offence under Sections 304
Part II, 114, 34 and 324 of the Indian Penal Code and is undergoing
imprisonment at Vadodara Central Jail. It appears that earlier the
petitioner had already moved for regular bail, which was not granted
by the Court. The petitioner has not made out any ground except
that he is required to take care of his family members, on which
ground the petitioner could not be released on regular bail, more
particularly having regard to the seriousness of the offence. In
that view of the matter, there being no substance in the present
application, the same deserves to be dismissed and is accordingly
dismissed. Rule is discharged.

(B.

M. TRIVEDI, J.)

Anup

Page
2 of 2

   

Top